High Court Patna High Court - Orders

Randhir Kumar vs The State Of Bihar &Amp; Ors on 11 February, 2011

Patna High Court – Orders
Randhir Kumar vs The State Of Bihar &Amp; Ors on 11 February, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA

                                 LETTERS PATENT APPEAL No.273 of 2011
                                                     IN
                           CIVIL WRIT JURISDICTION CASE No. 16463 of 2010
                                                   WITH
                           INTERLOCUTORY APPLICATION No. 1166 of 2011
                                                     IN
                                 LETTERS PATENT APPEAL No. 273 of 2011
                   ====================================================
                                       RANDHIR KUMAR - Appellant
                                                  Versus
                                 THE STATE OF BIHAR & ORS - Respondents
                   ====================================================
                   Appearance :
                   For the Appellant : Mrs. Sheela Sharma, Advocate with
                                       Mr. Shivendra Kumar Roy, Advocate
                   For the Respondent: Mrs. Namrta Mishra, G.P.-17
                   ====================================================
                   CORAM: HONOURABLE THE CHIEF JUSTICE
                             and
                             HONOURABLE MR. JUSTICE JYOTI SARAN

                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 11.2.2011. Issue notice to the respondent nos. 7 and 8
for hearing and disposal of the Letters Patent Appeal and
for hearing of the limitation petition, to be made
returnable on 25th March 2011. Notice will be served
through court process. Requisites will be filed within one
week from today, failing which the appeal will stand
dismissed for non-prosecution.

(R.M. Doshit, CJ)

(Jyoti Saran, J)
Pawan/-