High Court Patna High Court - Orders

Krishna Kant Singh @ Krishnandan … vs The State Of Bihar & Ors on 2 September, 2011

Patna High Court – Orders
Krishna Kant Singh @ Krishnandan … vs The State Of Bihar & Ors on 2 September, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Letters Patent Appeal No.1223 of 2011
                                                           In
                                    Civil Writ Jurisdiction Case No. 14376 of 2005
                                                         With
                                      Interlocutory Application No. 5974 of 2011
                                                           In
                                        Letters Patent Appeal No.1223 of 2011
                       ======================================================
                       Krishna Kant Singh @ Krishnandan Sharma
                                                                           .... .... Appellant/s
                                                         Versus
                       The State of Bihar & Ors
                                                                          .... .... Respondent/s
                       ======================================================
                       Appearance :
                       For the Appellant/s     : Mr. Laxmi Narayan Das, Advocate.
                       For the Respondent/s     :
                       ======================================================
                       CORAM: HONOURABLE THE CHIEF JUSTICE
                              and
                              HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                       ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2 02-09-2011 Learned advocate Mr. Laxmi Narayan Das appears
for the appellant. He states that he shall serve the respondent nos.
1 to 4 through the office of the learned Advocate General.

Issue notice to the respondent nos. 5 to 9 for hearing
on the limitation petition and for hearing and final disposal of the
Letters Patent Appeal, to be made returnable on 18 th November
2011.

Notice will be served through Court process.
Requisites will be filed within one week from today.




                                                  (R.M. Doshit, CJ)


Sujit/-                                    (Birendra Prasad Verma, J)