High Court Patna High Court - Orders

Md.Rashid Miya vs The State Of Bihar &Amp; Ors on 15 November, 2010

Patna High Court – Orders
Md.Rashid Miya vs The State Of Bihar &Amp; Ors on 15 November, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CIVIL WRIT JURISDICTION CASE NO. 18499 of 2010
                        =========================================
                                          MD.RASHID MIYA
                                               Versus
                                      THE STATE OF BIHAR & ORS
                      ============================================
                      APPEARANCE

                           For the Petitioner : Mr. Shivendra Kr. Sinha, Advocate
                           For the State      : Mr. Vishwambhar Prasad, AC to GP IV
                      ======================================================

                      CORAM: HONOURABLE THE CHIEF JUSTICE
                                      And
                             HONOURABLE MR. JUSTICE JYOTI SARAN

                      ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2 15/11/2010 The grievance raised is not in public interest.

Leave to convert the petition as one for
redressal of personal grievance.

The petition be accordingly amended and be
notified before the concerned Bench.

( R. M. Doshit,CJ.)

(Jyoti Saran, J.)
Neyaz/