Patna High Court – Orders
Tribhuwan Roy vs The State Of Bihar & Ors on 26 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1195 of 2011
In
Civil Writ Jurisdiction Case No. 6354 of 2010
With
Interlocutory Application No. 5858 of 2011
In
Letters Patent Appeal No.1195 of 2011
======================================================
Tribhuwan Roy .... .... Appellant
Versus
The State of Bihar & Ors .... .... Respondents
======================================================
Appearance :
For the Appellant : Mr. Md. Nadim Seraj, Advocate
For the Respondents : Mr. Kaushal Kr. Jha, S.C.-4
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 26-08-2011 Interlocutory Application No. 5858 of 2011:
Delay of 6 days occurred in filing the Letters Patent
Appeal is condoned.
Interlocutory Application stands disposed of.
Letters Patent Appeal No.1195 of 2011:
Notify for admission.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Pawan/-