Patna High Court – Orders
Kumar Amrendra Prasad Verma vs State Of Bihar &Amp; Ors. on 23 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1780 of 2010
KUMAR AMRENDRA PRASAD VERMA .
Versus
STATE OF BIHAR & ORS. .
-----------
03. 23.02.2011 From Annexure-A to the show cause the Court is
satisfied that the order stands complied when his claim for
A.C.P. has been considered.
If the petitioner is aggrieved by the rejection of
the claim his remedy lies in challenging the order in a fresh
writ application.
The proceeding stands disposed.
P.K ( Navin Sinha, J.)