High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Md.Rafat Ali on 24 August, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Md.Rafat Ali on 24 August, 2010
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                LETTERS PATENT APPEAL No.1120 of 2010
                                                IN
                                            CWJC 8928/2010
                                               WITH
                                        I.A. NO. 6239 OF 2010
                                               WITH
                                        I.A. NO. 6240 OF 2010
                                                IN
                          LETTERS PATENT APPEAL No.1120 of 2010
                          ============================================
                     1.    THE STATE OF BIHAR THROUGH PRINCIPAL
                          SECRETARY HUMAN RESOURCES DEVELOPMENT
                          DEPARTMENT, BIHAR, PATNA
                     2.   THE DIRECTOR, PRIMARY EDUCATION
                     3.    DISTRICT MAGISTRATE, PATNA
                     4.   BLOCK DEVELOPMENT OFFICER, PALIGANJ, PATNA
                     5.   DISTRICT SUPERINTENDENT OF EDUCATION, PATNA
                                                  Versus
                           MD. RAFAT ALI S/O LATE MD. SHAUKAT ALI R/O
                          VILL.- KARIMPUR KATKA, P.S.- MOURI, VIA
                          SHANKARPUR IMAMGANJ, PALIGANJ, DISTT.-
                          PATNA
                          ============================================
                          Appearance :
                                 For the Appellant : Mr. BIPIN KR.(AC to SC15)
                          ===========================================
                          CORAM: HONOURABLE THE CHIEF JUSTICE
                                       and
                                    HONOURABLE MR. JUSTICE JYOTI SARAN
                          ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

03. 24.08.2010 I.A. NO. 6239 of 2010 & I.A. NO. 6240 of 2010.

Issue notice to the respondent in limitation, appeal

and stay application, to be made returnable on 22nd September

2010.

Notice will be served through court process. The

requisites will be filed within one week from today.




                                                  (R.M. Doshit, CJ.)


   S.Sb/-                                         (Jyoti Saran, J.)
 2