Patna High Court – Orders
National Institute Of Technolo vs Rekha Sinha&Amp; Ors on 29 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1525 of 2010
In
CWJC No. 10142 of 2001
With
I.A. No. 8639 of 2010
===================================================
NATIONAL INSTITUTE OF TECHNOLOGY, PATNA
Versus
REKHA SINHA& ORS.
===================================================
APPEARANCE
For the appellant: Mr. Shashi Bhushan Prasad, Advocate.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 29.09.2010. Learned Advocate Mr Shashi Bhushan Prasad
appearing for the appellant states that the respondent State
of Bihar will be served through the learned Advocate
General.
Let notice be issued to the respondent nos. 1 & 3
for hearing on Limitation Application and for admission of
Letters Patent Appeal, to be made returnable on 3rd
November 2010. Notice will be served through court
process. Requisites will be filed within one week from
today.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip