IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.12647 of 2011
Sri Bishram Sharma
Versus
Sri Narendra Pratap Singh & Or
----------------------------------
02. 05.08.2011. The defect No. ‘N’ is ignored. The learned
counsel, Mr. Sandeep Kumar, filed Vakalatnama on
behalf of respondent No.1.
The learned counsel for the petitioner, Mr.
Krishna Kant Singh, submitted that against the
same order another C.W.J.C. No.803 of 2011 has
been filed by one of the defendant which has been
heard by another Bench of this Court and is fixed
for Orders on 11th August, 2011.
In view of the above submission, in my
opinion, it is desirable that this application may
also be heard by the same Bench who has heard
the other application. Therefore, the office may
after obtaining leave of Hon’ble the Chief Justice,
place this record before the said Bench.
Sanjeev/- (Mungeshwar Sahoo,J.)