IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.290 of 2008
THE STATE OF BIHAR & ORS
Versus
M/S ALLIED INFRASTRUCTURE & PROJECT PRIVATE
LIMITED & ORS
-----------
For the appellants : Mr.P.K.Shahi, Advocate General
For the respondents : Mr. S.D.Sanjay, Advocate
——–
PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal
—-
Dated, the 2nd July, 2008.
The Advocate General and the counsel for the
respondent no.1 are ad idem that the subject matter of writ petition
(CWJC No.4305/2008) pertains to the jurisdiction of the Division
Bench. They further agree that the order passed by the Single Judge
on 20th March, 2008 be treated as non-est and the writ petition be
posted for admission before the Division Bench.
2. In view of the consensus that emerged amongst between
the Advocate General and the counsel for the respondent no.1, we are
satisfied that this appeal may be disposed of by following order:
(i) The subject matter of the writ petition (CWJC
No.4305/2008) pertains to the jurisdiction of the
Division Bench and may be posted for admission
on 8th July, 2008.
-2-
(ii) The impugned order dated 20th March, 2008 is
rendered ineffective since the subject matter
pertains to the jurisdiction of the Division Bench.
3. Needless to say that the consideration of the writ petition
and the prayer for interim relief by the Division Bench shall be
uninfluenced by the impugned order dated 20th March, 2008.
4. LPA is disposed of accordingly.
R.M. Lodha, CJ
Kishore K. Mandal, J.
Sunil