IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.18583 of 2011
Birendra Prasad Srivastava
Versus
Jitendra Kumar Srivastava
----------------------------------
3. 09.11.2011 The learned counsel for the petitioner
submitted that by order dated 15.7.2008 passed in Civil
Revision No. 1916 of 2005 as contained in Annexure 3
this Court directed that the three suits should be heard
analogously but the learned court below has rejected
the application filed by the petitioner and, therefore,
the disposal of this writ application will involve the
interpretation of the order passed by this Court by
another Bench (Hon’ble Justice Mihir Kumar Jha).
In such view of the matter, the office is
directed to list this writ application before the Bench
which passed the order dated 15.7.2008 after taking
leave of Hon’ble the Chief Justice.
S.S. (Mungeshwar Sahoo, J.)