IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 6892 of 2003
BRIJ KISHORE SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
4 21.12.2010 Learned counsel for the petitioner states that this case is
squarely covered by the facts, as obtained in CWJC No 7766 of 2003
(Amrendra Prasad Yadav -Versus- State of Bihar and others) which
has been allowed by this Court by judgment and order dated 30th of
March, 2010. Learned counsel for the State seeks time to examine the
same and make submissions in that regard.
Put up this case under the same heading on 10th of January,
2011 retaining its position.
M.E.H./ (Navaniti Prasad Singh)