Patna High Court – Orders
Parmanand Maurya vs The State Of Bihar &Amp; Ors on 6 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.4188 of 2011
====================================================
PARMANAND MAURYA - Petitioner
Versus
THE STATE OF BIHAR & ORS - Respondents
====================================================
Appearance :
For the Petitioner: Mr. Bindyachal Singh, Advocate with
Mr. Prashant Sinha, Advocate
For the State: Mr. Ranjeet Kumar Pandey, A.C. to GP-21
For the High Court: Mr. Sanjeet Kumar, Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 6.4.2011. Admit.
Implementation of the impugned order of
punishment will be subject to the result of this petition.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-