IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1386 of 2011
In
Civil Writ Jurisdiction Case No. 3526 of 2006
With
Interlocutory Application No. 6758 of 2011
And
Interlocutory Application No. 6759 of 2011
In
Letters Patent Appeal No.1386 of 2011.
======================================================
1. The State of Bihar
2. The District Magistrate cum Collector, Gopalganj
3. The SDO, Hathua, District- Gopalgnaj
4. The Block Supply Officer, Hathua, District- Gopalganj
.... .... Respondents / Appellant/s
Versus
1. Sudhanshu Kr. Tiwary, S/o Late Satya Narain Tiwary, Resident of
Village - Amatha Khem, P,O- Line Bazar, P.S- Mirganj, District- Gopalganj
..... Petitioner / Respondent 1st Set
2. Mr. Madhok Kumar, Son of - (Not known), Block Supply Officer
Hathua, Gopalganj
3. Mr.Vijay Pratap Singh, SDO, Hathua, Gopalganj
.... .... Respondents / Respondents.
======================================================
Appearance :
For the Appellant/s : Mr. Mayank Rukhaiyar, AC to GA 3.
For the Respondent/s : -----
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3 18-10-2011 The delay of 153 days in filing the Letters Patent
Appeal is not satisfactorily explained.
Besides, we see no merit in the challenge to the order
dated 28th February 2011 made by the learned single Judge in
2 Patna High Court LPA No.1386 of 2011 (3) dt.18-10-2011
2/2
above CWJC No. 3526 of 2006.
For the aforesaid reasons, the Appeal and the
Interlocutory Applications are rejected.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Dilip.