IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28318 of 2009
Gopi Krishna Khanna
Versus
State Of Bihar & Anr
----------------------------------
6 16-09-2011 It is pointed out by learned counsel for the petitioner
that Cr. Misc. No. 28025 of 2009 and Cr. Misc. No. 1661 of
2010 arising out of Complaint Case No. 2030 of 2007; are
pending and this petition also arises out of the same Complaint
Case No. 2030 of 2007.
In the aforesaid circumstance, let this petition be listed
side by side with Cr. Misc. No. 28025 of 2009 and Cr. Misc. No.
1661 of 2010.
It appears that Cr. Misc. No. 1661 of 2010 relates to
the year, 2010 and this court has not been assigned to hear the
matter relates to the year, 2010. Therefore, in the aforesaid
circumstance, all the aforesaid Cr. Misc. Cases be listed either
before this bench or before another bench with prior permission
of the Hon’ble Chief Justice.
Learned counsel appearing for the opposite party No.
2 has pointed out that he has already filed counter affidavit on
behalf of opposite party No. 2 but his counter affidavit has not
been attached with this record.
The office is directed to trace the counter affidavit out
of the opposite party No. 2 and tag the same with this record.
Similarly, it is pointed out by learned counsel for the petitioner
that reply to the above-said counter affidavit has also been filed
-2-
but the said reply is not on the record. Thus, the office should
tag the aforesaid reply with this record.
AKV/- (Hemant Kumar Srivastava,J.)