Patna High Court – Orders
The State Of Bihar & Anr vs Md.Habib & Anr on 2 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1221 of 2011
In
Civil Writ Jurisdiction Case No. 8923 of 2002
With
Interlocutory Application No. 5971 of 2011
And
Interlocutory Application No. 5972 of 2011
In
Letters Patent Appeal No. 1221 of 2011
======================================================
The State of Bihar & Anr
.... .... Appellant/s
Versus
Md.Habib & Anr
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Pushkar Narayan Shahi, AAG-14.
For the Respondent/s :
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 02-09-2011 Learned advocate Mr. Pushkar Narayan Shahi
appears for the appellant. He states that he shall serve the
respondent no. 2 Magadh University through the learned Standing
Counsel.
Issue notice to the respondent no. 1 for hearing on the
limitation petition and on the stay petition and for hearing and
final disposal of the Letters Patent Appeal, to be made returnable
on 18th November 2011.
Notice will be served through Court process.
Requisites will be filed within one week from today.
(R.M. Doshit, CJ)
Sujit /- (Birendra Prasad Verma, J)