Patna High Court – Orders
Sadanand Prasad vs State Of Bihar &Amp; Anr on 5 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8686 of 2008
SADANAND PRASAD
...PETITIONER
Versus
1. STATE OF BIHAR
2. BINOD KUMAR
..OPPOSITE PARTIES
-----------
03. 05.10.2010 Counsel for the petitioner while assailing the order
passed by two courts below, submits that there are certain
observations in the order touching the title of the parties. This
Court may observe that those findings may not prejudice the
case of the parties in any suit/proceeding.
The submission appears to be just. Let it be recorded
that any finding with regard to title of the land(s) vis-à-vis the
parties shall not prejudice the case in any manner.
The application is accordingly disposed of.
( Kishore K. Mandal )
hr