IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.873 of 2011
RAJNISH KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 23-06-2011 Mr. Abhinav Raj, learned counsel, who
appears on behalf of respondent no.4, the writ petitioner,
in the writ proceeding which is still pending, prays for
one week time to obtain Vakalatnama and file the same
in this appeal.
The limited prayer of the appellant at this stage
is to stay a part of the interim order passed by the writ
court whereunder electricity and water supply in the
premises in question has been discontinued. On this
aspect as well as on the issue raised in this appeal,
learned counsel for respondent no.4 should come
prepared on the next date.
With consent of the parties, let this matter be
listed under the same heading on 28-6-2011 among first
five cases.
(Shiva Kirti Singh, J.)
(V. Nath, J.)
BKS/-