High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Navin Kumar &Amp; Anr on 27 September, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Navin Kumar &Amp; Anr on 27 September, 2010
                                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        LETTERS PATENT APPEAL No.172 of 2010
                                                         IN
                                                  CWJC 15517/2008
                                                       WITH
                                                I.A. NO. 7418 OF 2010
                                                       WITH
                                                 I.A. NO. 817 OF 2010
                                                         IN
                                         LETTERS PATENT APPEAL No.172 of 2010

                            ==================================================
                      1.   THE STATE OF BIHAR
                      2.       THE DIRECTOR, INTEGRATED CHILD DEVELOPMENT
                            SCHEME (I.C.D.S.) SOCIAL WELFARE DEPARTMENT, GOVT.
                            OF BIHAR, INDIRA BHAWAN, RAM CHARITRA SINGH PATH,
                            PATNA
                      3.   THE DISTRICT MAGISTRATE SARAN AT CHAPRA
                                               Versus
                      1.    NAVIN KUMAR S/O LATE RITURAJ PRASAD YADAV R/O
                            MOHALLA- ADARSH COLONY, SHYAM CHAK, P.S.- CHAPRA
                            TOWN, DISTT.- CHAPRA
                      2.   THE MANAGING DIRECTOR BIHAR STATE CONSTRUCTION
                            CORPORATION LTD., PATNA

                           ==================================================
                           Appearance:
                               For the Appellant : Mr. KRISHNA K.SINGH(AC-GP5)
                               For the Respondent: Mr.
                                            Mr. BASANT KUMAR SINGH

                           ==================================================
                           CORAM: HONOURABLE THE CHIEF JUSTICE
                                    and
                                   HONOURABLE MR. JUSTICE JYOTI SARAN
                           ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

04/ 27.09.2010 Reg: I.A. No. 7418 of 2010

This application has been filed by the respondent-writ

petitioner for vacation of the ad-interim order dated 29th January 2010

made on Interlocutory Application No. 817 of 2010.

Interlocutory Application is rejected. Ad-interim order

made on Interlocutory Application No. 817 of 2010 is confirmed.

Both the Interlocutory Applications stand disposed of.




                                                           (R.M. Doshit, CJ.)



S.Sb/-                                                     (Jyoti Saran, J.)