High Court Patna High Court - Orders

Dr.Prashant Kumar Verma vs The State Of Bihar &Amp; Ors on 20 December, 2010

Patna High Court – Orders
Dr.Prashant Kumar Verma vs The State Of Bihar &Amp; Ors on 20 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.12662 of 2009
                             DR.PRASHANT KUMAR VERMA
                                          Versus
                              THE STATE OF BIHAR & ORS
                                            with
                                 CWJC No.10847 of 2010
                           DR.PRAMOD KUMAR SINHA & ORS
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

11. 20.12.2010 Having heard learned counsel for the parties and taking into

consideration that a new Additional Advocate General has been

assigned the responsibility to assist the Court in these matters, let these

matters be listed on 17th of January, 2011 in top five cases under the

heading for admission for final disposal.

Additional Advocate General No.14 will be well advised to

procure the original documents as directed by this Court on 16.11.2010.

It is further recorded that irrespective of the interim order of

the Court the respondent State are restrained from passing any order of

any kind either in favour of any of the petitioner or the private

respondent till the final adjudication since the Court does not want any

prejudice to be created either in favour or against any of the parties.

rkp                                          ( Ajay Kumar Tripathi, J.)