High Court Patna High Court - Orders

Rajesh Kumar vs The State Of Bihar & Ors on 19 August, 2011

Patna High Court – Orders
Rajesh Kumar vs The State Of Bihar & Ors on 19 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          Letters Patent Appeal No.1054 of 2011
                                                            In
                                      Civil Writ Jurisdiction Case No. 7625 of 2006
                                                           With
                                       Interlocutory Application No. 4873 of 2011
                       =======================================================
                       Rajesh Kumar
                                                                               .... .... Appellant/s
                                                          Versus
                       The State of Bihar & Ors
                                                                              .... .... Respondent/s
                       =======================================================
                       Appearance :
                       For the Appellant/s            :      Mr. Sarvadeo Singh, Advocate.
                       For the State                  :      Mr. Dhurjati Kumar Prasad, G.P. - 7
                       For the State of Jharkhand:           Mr. Satyavrat Verma, Advocate.
                       For the Respondent nos. 3 & 4:        Mr. P.L.Jaiswal, C.G.C.
                                                             Mr. Ekramul Haque, A.C. to C.G.C.
                       =======================================================
                       CORAM: HONOURABLE THE CHIEF JUSTICE
                                  and
                                  HONOURABLE MR. JUSTICE BIRENDRA PRASAD
                                  VERMA
                       ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3 19-08-2011 At the request of the learned advocate Mr. Dhurjati
Kumar Prasad, G.P. – 7, stand over to 2nd September 2011.

Pending the Appeal, there shall be ad interim stay
against the implementation of order dated 10th June 2006 in so far
as the appellant is concerned.

(R.M. Doshit, CJ)

Sujit/- (Birendra Prasad Verma, J)