Patna High Court – Orders
Rajesh Kumar vs The State Of Bihar & Ors on 12 September, 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
In
Letters Patent Appeal No.1054 of 2011
======================================================
Rajesh Kumar .... .... Appellant
Versus
The State of Bihar & Ors .... .... Respondents
======================================================
Appearance :
For the Appellant : Mr. Sarvadeo Singh, Advocate
For the Respondent State : Mr. Dhurjati K. Prasad, G.P.-7
For the State of Jharkhand: Mr. Satyavrat Verma, Advocate
For the Respondents 3 & 4: Mr. P.L.Jaiswal, C.G.C.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
6. 12-09-2011 Admit.
Interlocutory Application No. 4873 of 2011:
Ad interim stay is confirmed.
Interlocutory Application stands disposed of.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Pawan/-