High Court Patna High Court - Orders

Satrudhan Ram vs The State Of Bihar & Ors on 12 August, 2011

Patna High Court – Orders
Satrudhan Ram vs The State Of Bihar & Ors on 12 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.13198 of 2011
                                         Satrudhan Ram
                                              Versus
                                 The State Of Bihar & Ors
                                  ----------------------------------

2 12.08.2011 Mr. Verma for the petitioner and learned A.C. to S.C.

14 are present.

Mr. Verma, learned counsel submits that the present

matter may be taken up after disposal of L.P.A. Nos. 1911 and

1889 of 2010 which have been filed against the order dated

27.8.2010 (Annexure-8 to the present writ application). It is also

contended that this Court in identical matter being C.W.J.C.

No.11464 of 2011 (Prem Kumar Tiwari versus The State of Bihar

& Ors) directed the said matter to be listed after disposal of

aforesaid writ appeals.

Accordingly, the present matter shall also be listed

for consideration after disposal of L.P.A. Nos. 1911 and 1889

of 2010. The State respondents shall, in the meanwhile, file

counter affidavit and the petitioner shall file rejoinder thereto, if

necessary.

( Kishore K. Mandal, J.)
pkj