High Court Patna High Court - Orders

The Chief Electoral … vs Chinta Devi @ China Devi & Ors on 8 September, 2011

Patna High Court – Orders
The Chief Electoral … vs Chinta Devi @ China Devi & Ors on 8 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Letters Patent Appeal No.1049 of 2011
                                                      In
                                Civil Writ Jurisdiction Case No. 1781 of 2011
                                                     With
                                 Interlocutory Application No. 4810 of 2011
                                                     With
                                 Interlocutory Application No. 4811 of 2011
                                                      In
                                     Letters Patent Appeal No.1049 of 2011
                 ======================================================
                 The Chief Electoral Officer,Bihar,Patna            .... ....   Appellant
                                                    Versus
                 Chinta Devi @ China Devi & Ors                     .... .... Respondents
                 ======================================================
                 Appearance :
                 For the Appellant        :     Mr. Siddhartha Prasad, Advocate
                 For the Respondent No.1:       Mr. Rajendra Narain, Advocate with
                                                Dr. Manoj Kumar, Advocate
                 For the Respondent State:      Mr. Binod Kumar, A.C. to S.C.-16
                 For the Respondent No.10-13: Mr. Ashok Priyadarshi, Advocate
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                           and
                           HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3. 08-09-2011 Interlocutory Application No. 4810 of 2011:

Delay of 11 days occurred in filing the Letters Patent
Appeal is condoned.

Interlocutory Application stands disposed of
Letters Patent Appeal No.1049 of 2011 & Interlocutory
Application No. 4811 of 2011:

2 Patna High Court LPA No.1049 of 2011 (3) dt.08-09-2011

2/2

Notify for admission.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Pawan/-