Patna High Court – Orders
Sanjay Kumar @ Dhuman vs The State Of Bihar & Ors on 19 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32080 of 2011
Sanjay Kumar @ Dhuman
Versus
The State Of Bihar & Ors
-----------
2/ 19/09/2011 Learned counsel for the petitioner submits that
taking into account nature of relief sought for, petitioner be
permitted to convert the instant application into a civil writ.
Prayer is allowed.
Petitioner is directed to take proper steps in this
regard within one week.
(Aditya Kumar Trivedi,J.)
perwez