High Court Patna High Court - Orders

Rajnish Kumar Singh vs The State Of Bihar & Ors on 23 June, 2011

Patna High Court – Orders
Rajnish Kumar Singh vs The State Of Bihar & Ors on 23 June, 2011
                     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/-