Patna High Court – Orders
The Bihar State Food &Amp; Civil S vs Pitambar Jha on 7 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL NO.1069 OF 2010
In
CIVIL WRIT JURISDICTION CASE NO.9502 of 2009
With
INTERLOCUTORY APPLICATION NO.5784 of 2010
with
INTERLOCUTORY APPLICATION NO.5785 of 2010
In
LETTERS PATENT APPEAL NO.1069 of 2010
=======================================
THE BIHAR STATE FOOD AND CIVIL SUPPLIES
CORPORATION LIMITED & OTHERS
Versus
PITAMBAR JHA
====================================== Appearance
MR. DHEERAJ KUMAR ROY for the Appellants
============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE S.K. KATRIAR
Date: 07.07.2010
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
ORDER IN APPEAL & INTERLOCUTORY APPLICATIONS:
Let notice be issued to the respondent for hearing and
final disposal of the Letters Patent Appeal as well as the
Interlocutory Application No.5784 of 2010 for limitation and the
Interlocutory Application No.5785 of 2010 for stay through court
process as well as by registered post with acknowledgement due
2
for which requisites must be filed within one week failing which
both the above applications as well as the Appeal shall stand
dismissed without further reference to the Bench.
Notice be made returnable on 18th of August, 2010.
(R.M. Doshit, C.J.)
(S.K. Katriar, J.)
S.K.Pathak/