Patna High Court – Orders
Kanhai Lal Vishwakarma @ Kanha vs The State Of Bihar &Amp; Ors on 9 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.257 of 2011
In
CWJC No. 8441 of 1993
With
I.A. No. 1038 of 2011
====================================================
Kanhai Lal Vishawakarma @ Kanhai Lall Vishkarma ......... Appellant
Versus
The State of Bihar & Ors. ........ Respondents.
====================================================
APPEARANCE :
For the Appellant : Mr. Md. Shamimul Hoda, Advocate.
For the State : Mr. Biresh Kumar Sinha, A.C. to AAG-II.
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 09.02.2011 Re. I.A. No. 1038/2011 & LPA No. 257/2011
Let notice be issued to the Respondent nos. 6, 7,
8, and 9 for hearing and final disposal of the Letters Patent
Appeal as well as for hearing on limitation petition, to be
made returnable on 24th March 2011.
Notice will be served through Court process.
Requisites will be filed within one week from today.
( R.M. Doshit, CJ )
Sujit ( Jyoti Saran, J )