Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Chandeshwar Prasad &Amp; Ors on 20 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1456 OF 2010
IN
CIVIL WRIT JURISDICTION CASE NO.18375 OF 2009
WITH
INTERLOCUTORY APPLICATION NO.8287 OF 2010
WITH
INTERLOCUTORY APPLICATION NO.8288 OF O2010
==============================================
THE STATE OF BIHAR & ORS - Appellant (s)
Versus
CHANDESHWAR PRASAD & ORS - Respondent(s)
==============================================
Appearance :
For the Appellant : Mr. Vikas Kumar (AC to AG)
For the Respondent :
==============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 20.9.2010. Leave to transpose the names of the
respondent nos.2 to 5 as appellant nos.5 to 8 in the cause
title.
The cause title of the appeal and the
applications be accordingly amended.
Issue notice to the respondent for hearing on
limitation application, stay application as well as the
admission of Letters Patent Appeal to be made returnable
on 25th October 2010.
Notice will be served through court process.
2
Requisites will be filed within one week from
today.
(R. M. Doshit, CJ)
(Jyoti Saran, J)
ahk