High Court Patna High Court - Orders

Shekh Nadim Siddique vs The State Of Bihar & Ors on 3 August, 2011

Patna High Court – Orders
Shekh Nadim Siddique vs The State Of Bihar & Ors on 3 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CIVIL WRIT JURISDICTION CASE No.6452 of 2011

                  Shekh Nadim Siddique SON OF LATE SHEKH ABDUL
                  MAJEED RESIDENT OF BABHNOUL, P.S. DAWATH,
                                   DISTRICT ROHTAS.
                                          Versus
                             The State Of Bihar & Ors
                             ----------------------------------

2 03/08/2011 Submission of Mr. Ahtesham Ali Khan, learned

counsel for the petitioner is that his case is now covered

by the decision of the Division Bench rendered in L.P.A.

No. 831 of 2009 and other analogous cases disposed of

on 29.06.2011.

This writ application is disposed of with the

observation that if the case of the petitioner comes within

the ambit of the aforesaid decision, the same will be

considered accordingly.

    AMIN/                       (Ajay Kumar Tripathi, J.)