High Court Patna High Court - Orders

Saraswati Devi vs State Of Bihar &Amp; Ors. on 9 March, 2011

Patna High Court – Orders
Saraswati Devi vs State Of Bihar &Amp; Ors. on 9 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        MJC No.2781 of 2010
                     ASHOK KUMAR MUKHERJEE .
                               Versus
                 SRI YAMUNA PRASAD SINGH & ORS.
                                with
                       MJC No.2782 of 2010
                           MADAN MISHRA .
                               Versus
                 SRI YAMUNA PRASAD SINGH & ORS.
                                with
                       MJC No.1868 of 2010
                          SARASWATI DEVI .
                               Versus
                      STATE OF BIHAR & ORS.
                            -----------

8. 9.3.2011. None appears on behalf of the

petitioners.

Mr. Sarvesh Chandra Verma, learned

Assisting Counsel to S.C.14 appears in

M.J.C.No.2781 of 2010 for the State and

produces a copy of the order dated 14.2.2011

passed in Special Leave to Appeal(Civil)

No.2192 of 2011 arising from the judgment

and order dated 16.9.2010 passed in

L.P.A.No.1438 of 2010 preferred by the State

against the judgment and order passed in

C.W.J.C.No.14811 of 2004 and analogous

cases.

He submits that the Supreme Court is

in seisin of the matter and has issued

notices of the Special Leave Petition

preferred on behalf of the State.
2

Regard being had to the

circumstances, let this matter come up for

consideration after the disposal of the said

Special Leave to Appeal (Civil) No.2192 of

2011.

Let the order dated 14.2.2011 passed

in the S.L.P.(Civil) No.2192 of 2011 be kept

on record.

ahk                        (Jyoti Saran, J)