IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.258 of 2011
RAMA SINGH & ORS.
Versus
THE STATE OF BIHAR & ORS
-----------
2 11.3.2011 Admittedly, petitioners are in lawful
custody on account of their conviction in criminal cases.
In that view of the matter, learned counsel for the
petitioners prays to change the subject to this criminal
writ petition from Habeas Corpus to ordinary criminal
writ seeking quashing of order refusing to grant
remission to the petitioners.
Learned counsel for the petitioners should
change the subject to the criminal writ petition so as to
make it a criminal writ petition for Single Bench in
course of the day.
Matter should be thereafter listed before
appropriate Bench.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
sk