High Court Patna High Court - Orders

Uma Nath Tiwary vs The State Of Bihar &Amp; Ors on 14 September, 2010

Patna High Court – Orders
Uma Nath Tiwary vs The State Of Bihar &Amp; Ors on 14 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.876 of 1995
                              UMA NATH TIWARY
                                     Versus
                           THE STATE OF BIHAR & ORS.
                                    -----------

08- 14.9.2010 Mr. Tej Bahadur Singh for the petitioner, Mr.

Sanjay Kumar No.2, learned Government Pleader No.15 for

respondent nos.1 to 4 and 7, and Mr. Surendra Kumar for

respondent nos.5 and 6, are present.

2. Learned counsel for the petitioner presses I.A.

No.8074 of 2010, wherein it is prayed that respondent nos.8

to 12 may be expunged. Learned counsel for the

respondents have no objection to the same. In that view of

the matter, let the names of respondent nos.8 to 12 be

expunged. I.A. No.8074 of 2010 is accordingly disposed of.

3. Put up for hearing side by side with C.W.J.C.

No.4101 of 1995. The time in the meanwhile may be

utilized by the parties for completion of pleadings.

(S K Katriar, J.)

(Birendra Prasad Verma, J.)
S.K.Pathak/