Patna High Court – Orders
Ram Lal Baitha vs The State Of Bihar &Amp; Ors on 1 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.180 of 2011
IN
CIVIL WRIT JURISDICTION CASE No. 17222 of 2007
WITH
INTERLOCUTORY APPLICATION No. 810 OF 2011
IN
LETTERS PATENT APPEAL No. 180 OF 2011
====================================================
RAM LAL BAITHA - Appellant
Versus
THE STATE OF BIHAR & ORS - Respondents
====================================================
Appearance :
For the Appellant : Mr. Anshu Dhar Sharma, Advocate
For the Respondent: Mr. Prasoon Sinha, GA-2
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 1.2.2011. In view of the strike call given by the Bar
Council of Bihar, none is present.
Stand over to 11th February 2011.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-