High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Md.Rafat Ali on 16 September, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Md.Rafat Ali on 16 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    LPA No.1120 of 2010
                                            In
                                  CWJC No. 8928 of 2010
                                          With
                                   I.A. No. 6239 of 2010
                                          And
                                   I.A. No. 6240 of 2010
                    ================================================
                                THE STATE OF BIHAR & ORS.
                                         Versus
                                     MD.RAFAT ALI
                    ================================================
                    Appearance:
                    For the appellant:    Mr Sunil Kumar Mandal, SC XVI.
                    ===============================================
                    CORAM:     HONOURABLE THE CHIEF JUSTICE
                                            AND
                               HONOURABLE MR JUSTICE JYOTI SARAN

                   ORAL ORDER

(Per : HONOURABLE THE CHIEF JUSTICE)

4. 16.09.2010. Re. LPA No. 1120/2010, IA No.6239/2010 & IA No.6240/2010.

Learned S.C. XVI Mr Sunil Kumar Mandal
appears for the appellant State of Bihar. He states that due
to inadvertence, requisites have not been filed.

Let requisites etc. be filed within two days from
today failing which the Appeal and the Interlocutory
Applications shall stand dismissed for non-prosecution.

Let the process be served by Speed Post.

( R.M. Doshit, CJ )

( Jyoti Saran, J )
Dilip