Patna High Court – Orders
Shashi Prasad vs The State Of Bihar & Ors. on 20 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.550 of 2011
Shashi Prasad
Versus
The State Of Bihar & Ors.
-----------
3/ 20/07/2011 Learned counsel for the petitioner fairly
acknowledges that the order stands complied, but seeks
to raise a grievance with regard to the fresh order so
passed declining grant of A.C.P. That is an aspect which
can be agitated in a fresh writ application.
The application is disposed.
KC ( Navin Sinha, J.)