High Court Patna High Court - Orders

Rajendra Mishra vs The State Of Bihar & Ors on 5 July, 2011

Patna High Court – Orders
Rajendra Mishra vs The State Of Bihar & Ors on 5 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.4596 of 2005
                                     Rajendra Mishra .
                                            Versus
                               The State Of Bihar & Ors .
                                               with
                                 CWJC No.6753 of 2007
                                     Rajendra Mishra .
                                            Versus
                               The State Of Bihar & Ors .
                                               with
                                CWJC No.17175 of 2007
                                     Rajendra Mishra .
                                            Versus
                               The State Of Bihar & Ors .
                                          -----------

6 05.07.2011 Petitioner in person and Counsel for the

respondents are present.

In C.W.J.C. No. 4596 of 2005, a

supplementary counter affidavit has been filed on behalf of

the respondents today. Petitioner prays for adjournment to

study and respond to the said supplementary counter

affidavit. Rest two matters being C.W.J.C. No. 6573 of

2007 and C.W.J.C. No. 17175 of 2007 have been tagged

with C.W.J.C. No. 4596 of 2005.

It is agreed at Bar that the pleadings are

complete in these two writ petitions. Since the matters

have been clubbed and are listed as cognate matter

before this Court and C.W.J.C. No. 4596 of 2005 is being

adjourned, as prayed on behalf of the petitioner in person,

this Court deems it expedient to hear all matters

analogously.

Petitioner in person prays for two weeks’ time.
2

Post these matters after three weeks as the

last zero item.

( Kishore K. Mandal, J)
pkj