IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1684 of 2011
In
Civil Writ Jurisdiction Case No. 15130 of 2008
With
Interlocutory Application No. 7759 of 2011
And
Interlocutory Application No. 7760 of 2011
In
Letters Patent Appeal No.1684 of 2011.
======================================================
The State of Bihar & Ors ... .... Appellant/s
Versus
Kedar Prasad Singh .... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Sudhir Kumar, AC to AAG 2.
For the Respondent/s : -----
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 17-11-2011 Issue notice to the respondent for hearing on
limitation petition and for hearing and final disposal of the Letters
Patent Appeal and the stay petition, to be made returnable on 5 th
January 2012.
Requisites will be filed within one week from
today. Notice will be issued within three days from the date of
filing of the requisites.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Dilip.