High Court Patna High Court - Orders

Krishna Prasad &Amp; Anr vs The State Of Bihar &Amp; Ors on 15 November, 2010

Patna High Court – Orders
Krishna Prasad &Amp; Anr vs The State Of Bihar &Amp; Ors on 15 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.18624 of 2010
                             KRISHNA PRASAD & ANR
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2. 15.11.2010 Learned counsel for the petitioners submits that this writ

petition may be confined to petitioner no.1 only and seeks liberty to

file a fresh writ application on behalf of petitioner no.2.

This writ application is, accordingly, confined to

petitioner no.1 only. However, since Court fee has been filed for

both the writ petitioners, no separate Court fee needs to be paid if

separate writ petition is filed on behalf of petitioner no.2.

      PNM                                         (Shailesh Kumar Sinha, J.)