Patna High Court – Orders
The Union Of India & Ors vs Shri Anil Kumar & Ors on 8 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7389 of 2005
The Union Of India & Ors
Versus
Shri Anil Kumar & Ors
----------------------------------
5 08-08-2011 Learned counsel for the Union of India
submits that the writ petition is competent and can
proceed against other private respondents although it
stands dismissed against respondent no.1 who is
similarly situated as the other private respondents. Let
that contention be considered at the appropriate stage.
(Shiva Kirti Singh, J.)
BKS/- (Shivaji Pandey, J.)