High Court Patna High Court - Orders

Munisha Kumari vs The State Of Bihar &Amp; Ors on 21 February, 2011

Patna High Court – Orders
Munisha Kumari vs The State Of Bihar &Amp; Ors on 21 February, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  LETTERS PATENT APPEAL No.35 of 2011
                                             IN
                                        CWJC No. 1099 of 2010

                          ==========================================
                                   MUNISHA KUMARI         - Appellant (s)
                                           Versus
                                THE STATE OF BIHAR & ORS. - Respondent(s)

                          ==========================================
                          Appearance:
                           For the Appellant : Mr. MANISH KUMAR
                           For the Respondent: Mr. RAJIV KUMAR SINGH, GP-15

                          ==========================================
                          CORAM: HONOURABLE THE CHIEF JUSTICE
                                    and
                                   HONOURABLE MR. JUSTICE JYOTI SARAN
                          ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

04. 21.02.2011 In view of the strike call given by the Bihar

State Bar Council, none of the learned Advocates is

present.

Notify at the bottom of the admission hearing.

(R.M. Doshit, CJ.)

(Jyoti Saran, J.)
S.Sb/-