Patna High Court – Orders
Radhe Shyam Prasad vs The State Of Bihar &Amp; Ors on 14 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 15227 of 2005
RADHE SHYAM PRASAD
Versus
THE STATE OF BIHAR & ORS
-----------
3 14.12.2010 Learned counsel for the petitioner points out that
respondents No 4, 5 and 6, upon whom notices have not been served
having retired, are no more necessary parties in the present writ petition.
Let their names be expunged at the risk of the petitioner.
Let the matter now come up For Admission.
M.E.H./ (Navaniti Prasad Singh)