High Court Patna High Court - Orders

Suresh Singh @ Ram, Suresh Singh & … vs The State Of Bihar & Ors on 5 September, 2011

Patna High Court – Orders
Suresh Singh @ Ram, Suresh Singh & … vs The State Of Bihar & Ors on 5 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Letters Patent Appeal No.11 of 2011
                                      ----------

Suresh Singh @ Ram, Suresh Singh & Anr
Versus
The State Of Bihar & Ors

———————————-
5 05-09-2011 In spite of notice nobody appears on behalf of

private respondents to oppose prayer made in I.A. No. 67 of

2011 and I.A. No. 68 of 2011.

Paragraph-1 as well as the descriptions of parties

in I.A. No. 67 of 2011 appear to suffer from factual

mistakes. Let necessary correction be made within two

weeks, failing which I.A. No. 67 of 2011 shall stand

rejected without further reference to a Bench.

After correction this I.A. should be listed under

the heading for orders.

I.A. No. 68 of 2011 has been filed by one

Ashwini Kumar Singh describing himself as appellant

although his name has been deleted from the array of

appellants. If Ashwini Kumar Singh wants to be added as

appellant he should make a clear mention of this fact by

amendment of I.A. No. 68 of 2011 or through another

interlocutory application. That should be done within two

weeks, failing which his name shall not be taken into
2

consideration as appellant. In the meantime, if learned

counsel wants to make any correction in the list of

appellants he may do so after filing supplementary

application.

( Shiva Kirti Singh, J.)

( Shivaji Pandey,J)
Naresh