High Court Patna High Court - Orders

Bechan Mahaseth &Amp; Anr vs The State Of Bihar &Amp; Ors on 30 September, 2010

Patna High Court – Orders
Bechan Mahaseth &Amp; Anr vs The State Of Bihar &Amp; Ors on 30 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. WJC No.858 of 2007
                            BECHAN MAHASETH & ANR
                                         Versus
                            THE STATE OF BIHAR & ORS
                                       -----------

17 30.9.2010 Mr.Ramjee Sharma, learned counsel appearing on

behalf of petitioner no.1 filed an Interlocutory Application

bearing I.A. No.1909 of 2010 stating therein for withdrawing the

Vakalatnama of earlier counsel and for acceptance of his

Vakalatnama on behalf of petitioner no.1.

Learned counsel who was earlier appearing on behalf

of the petitioners submits that the petitioners have maliciously

and incorrectly made statement in paragraph 3 of the instant

application that his previous conducting lawyer has refused to

give no objection. He further submits that when this court was

considering the gravity of the case, called for the original

records and had directed the then Superintendent of Police,

Madhubani and other police officials to place the original copies

of the Station diary entries, the petitioner filed an affidavit with

wrong averments that no objection is being refused.

Mr. Ramjee Sharma, learned counsel submits that he

has instruction to withdraw this application both on behalf of

petitioner nos.1 and 2. However, he wants to file Vakalatnama

on behalf of petitioner no.2 as well.

Nothing in paragraph 3 of the Interlocutory

Application would cause any aspersion or prejudice to learned
2

counsel appearing earlier in the case.

List this case under the same heading after one week

along with the record of Cr.W.J.C.No.69 of 2010.

(S.P.Singh,J)
KHAN