Patna High Court – Orders
Dr.Rani Indira Sinha vs The State Of Bihar & Ors on 29 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1125 of 2011
In
Civil Writ Jurisdiction Case No. 15659 of 2006
With
Interlocutory Application No. 5390 of 2011
In
Letters Patent Appeal No.1125 of 2011
======================================================
Dr. Rani Indira Sinha
.... .... Appellant
Versus
The State of Bihar & Ors
.... .... Respondents
======================================================
with
Letters Patent Appeal No.74 of 2005
In
Civil Writ Jurisdiction Case No. 4329 of 2004
======================================================
Dr.Rani Indira Sinha
.... .... Appellant
Versus
The State of Bihar & Ors
.... .... Respondents
======================================================
Appearance :
(In LPA No.1125 of 2011)
For the Appellant : Mr. Y.V. Giri, Sr. Advocate with
Mr. Subodh Kumar, Advocate
For the Respondents : Mr. Banbari Sharma, Advocate
For the State : Mr. D.K. Sinha, A.A.G.-2,
Mr. Shashi Bhushan Kumar, S.C.-7,
Mr. P.N. Shahi, A.A.G.-14 and
Mr. Dhirendra Kumar, A.C. to A.A.G.-14
(In LPA No.74 of 2005)
For the Appellant : Mr. Suresh Chandra Giri with
Mr. S.K.Tiwari, Advocates
For the Respondents : Mr. D.K. Sinha, A.A.G.-2
======================================================
2
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4 29-09-2011 Both the Appeals be notified for hearing on 5th December
2011.
Pending the Appeal, the appellant may not be reverted
from the post of Associate Professor without the express
permission of the Court.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Devendra/-