Patna High Court – Orders
Sunita Devi vs The State Of Bihar & Anr on 3 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1613 of 2011
In
Miscellaneous Jurisdiction Case No. 4826 of 2010
With
Interlocutory Application No. 7481 of 2011
In
Letters Patent Appeal No.1613 of 2011
======================================================
Sunita Devi
.... .... Appellant/s
Versus
The State of Bihar & Anr.
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. S.B.K. Manglam, Advocate.
For the Respondent/s : Mr. A.B. Sinha, SC 19
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 03-11-2011 Question of maintainability will be examined at the time of
admission-hearing.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Prakash