IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.272 of 2011
IN
CIVIL WRIT JURISDICTION CASE No. 2108 of 2009
WITH
INTERLOCUTORY APPLICATION No. 1167 of 2011
WITH
INTERLOCUTORY APPLICATION No. 1168 of 2011
IN
LETTERS PATENT APPEAL No. 272 of 2011
====================================================
PATNA MUNICIPAL CORPORATION & ANR - Appellants
Versus
DINESH RAI & ORS - Respondents
====================================================
Appearance :
For the Appellants : Mr. Sanjay Prakash Verma, Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 11.2.2011. Learned advocate Mr. Sanjay Prakash Verma
appears for the appellant-Patna Municipal Corporation.
He submits that respondent nos. 2, 3 and 4, the state
authorities, will be served through the office of the
Advocate General.
Issue notice to the respondent no.1 for
hearing of Letters Patent Appeal as well as the limitation
petition and the stay petition, to be made returnable on
18th March 2011. Notice will be served through court
process. Requisites will be filed within one week from
today.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-