IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1002 of 2011
In
Civil Writ Jurisdiction Case No. 9565 of 2010
With
Interlocutory Application No. 4584 of 2011
In
Letters Patent Appeal no. 1002 of 2011
======================================================
The State of Bihar & Ors
.... .... Appellant/s
Versus
M/s Radha Vanspatti Radha Nagar Motihari & Ors.
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Yogendra Prasad Sinha, AAG 15
For the Respondent no. 1: Mr. Mrigank Mauli
Mr. Vinay Mistry
Mr. Ravish Kumar, Advocates.
For the Union of India : Mr. Vinay Kumar Pandey, C.G.C.
For the respondent FCI : Mr. Prabhakar Tekriwal, Advocate.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
8 29-09-2011 Re. Letters Patent Appeal No. 1002 of 2011:
Admit.
Re. Interlocutory Application No. 4584 of 2011:
Pending the Appeal, there shall be interim stay of the
operation and execution of the impugned judgment and order
dated 7th December 2010 passed by the learned single Judge in
above CWJC NO. 9565 of 2010.
Interlocutory application stands disposed of.
(R.M. Doshit, CJ)
Sujit/- (Birendra Prasad Verma, J)