Patna High Court – Orders
Ram Chandra Prasad vs The State Of Bihar & Ors on 12 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1175 of 2011
In
Civil Writ Jurisdiction Case No. 4053 of 2011
With
Interlocutory Application No. 5760 of 2011
In
Letters Patent Appeal No.1175 of 2011
======================================================
Ram Chandra Prasad
.... .... Appellant/s
Versus
The State of Bihar & Ors
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Birendra Nath Mishra, Advocate.
For the Respondent/s :
Mr. Lalit Kishore, AAG 1 and
Mr. Sunil Kumar Singh, Advocate
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3 12-09-2011 Re. Interlocutory Application No. 5760 of 2011
The delay of 24 days occurred in filing the Letters
Patent Appeal is condoned.
Interlocutory application stands disposed of.
Re. Letters Patent Appeal No. 1175 of 2011.
Notify for admission.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Prakash