Patna High Court – Orders
Ram Suresh Singh vs State Of Bihar on 15 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1661 of 2005
RAM SURESH SINGH
Versus
STATE OF BIHAR
-----------
3/ 15/09/2010 Learned counsel for the petitioner submits
that the order on the writ petition has been affirmed in
an L.P.A.
Let opposite party No.5 appear in person to
show cause why charges be not framed against him.
List on 6.10.2010 at the same position.
KC ( Navin Sinha, J.)