High Court Patna High Court - Orders

Ganesh Prasad vs The State Of Bihar & Ors on 15 September, 2011

Patna High Court – Orders
Ganesh Prasad vs The State Of Bihar & Ors on 15 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.15723 of 2011
                                       Ganesh Prasad
                                           Versus
                                The State Of Bihar & Ors
                              ----------------------------------

02. 15.09.2011 By this writ application filed under Article 226 of

the Constitution of India, the petitioner is praying for

issuance of writ of Mandamus. So far this Bench is

concerned, this subject matter has not been assigned by

Hon’ble the Chief Justice. Therefore, the office shall list this

writ application before appropriate Bench after obtaining

leave of Hon’ble the Chief Justice.

Sanjeev/-                                        ( Mungeshwar Sahoo, J.)