IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2031 of 2010
BAIJNATH SINGH .
Versus
STATE OF BIHAR & ORS. .
-----------
02. 19.01.2011 Show cause is stated to have been filed which is
not on record. The office is directed to place it on record.
From Annexure-B to the copy of the show cause placed by
the learned counsel for the State from his records, the
Court is satisfied that the order of the writ Court stands
complied.
The proceeding stands disposed.
If the petitioner is aggrieved with the same, his
remedies lie in a fresh writ application only.
P.K ( Navin Sinha, J.)