Patna High Court – Orders
Md.Khurshid Anwar vs The State Of Bihar & Ors on 24 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.898 of 2011
In
CWJC No. 8345 of 2011
======================================================
Md.Khurshid Anwar
.... .... Appellant/s
Versus
The State of Bihar & Ors
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Md. Khurshid Alam, Advocate.
For the Respondent Nos. 4 & 5 : Mr. Dhruba Mukherjee, SC
For the Respondent nos. 1 to 3 : A.C. to G.P. 4.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD
VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4. 24-06-2011 Leave to implead Sudhir Kumar Ranjan as party respondent
no. 8.
Necessary amendment of the cause title of the Appeal will
be carried out within five days from today.
Let notice be issued to the respondent no. 8, to be made
returnable on 12th August 2011.
Notice will be served through court process as well as by
registered post A/D. Requisites will be filed within ten days from
today.
(R.M. Doshit, CJ)
Sujit/- (Birendra Prasad Verma, J)