IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3436 of 1994
======================================================
Shri Ram Chandra Bhagwanji and seven other deities & ors.
.... .... Petitioner/s
Versus
The State of Bihar & Ors
.... .... Respondent/s
======================================================
with
Civil Writ Jurisdiction Case No.7323 of 1996
======================================================
Shri Ram Chandra Bhagwanji & seven other deities & ors.
.... .... Petitioner/s
Versus
The State of Bihar & Ors.
.... .... Respondent/s
======================================================
Appearance :
(In CWJC No.3436 of 1994)
For the Petitioner/s : Mr. Rajiv Sinha
Mr. Anil Kumar Sinha and
Mr. Rajan Ghoshrave, Advocates.
For the Respondent/s : Mr. Lalit Kishore, AAG 1 and
Mr. M.K. Pathak, AC to GA 4.
(In CWJC No.7323 of 1996)
For the Petitioner/s : Mr. Rajiv Sinha
Mr. P.P.Ambastha and
Mr. Rajan Ghoshrave, Advocates.
For the Respondent/s :
Mr. Lalit Kishore, AAG 1 and
Mr. M.K. Pathak, AC to GA 4.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE MIHIR KUMAR JHA
ORAL ORDER
(Per: Justice Mihir Kumar Jha)
10 27-09-2011 On account of production of the incomplete and
truncated photocopies of records of the two Ceiling cases by
learned Counsel for the State, these cases have been listed under
the heading “To be mentioned”. Mr. Lalit Kishore, learned AAG 1
2 Patna High Court CWJC No.3436 of 1994 (10) dt.27-09-2011
2/2
appearing on behalf of the State, prays for an adjournment of six
weeks to produce the original records of both the Ceiling cases.
List these cases again under the same heading on 18 th
November 2011 in order to enable the learned counsel for the State
to produce the original records of the two ceiling cases, Ceiling
Case No. 17 of 1973-74 and Ceiling Case No. 202 of 1973-74.
(R.M. Doshit, CJ)
(Mihir Kumar Jha, J)
Dilip.