IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.285 of 2008
UMA SHANKAR GIRI
Versus
THE STATE OF BIHAR & ORS
-----------
For the Appellant : M/S. Ajay Kumar Singh & Md.Waliur
Rahman
For the Respondents: Mr. P. K. Verma, A.A.G. 11
————
PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal
————
rd
Dated, the 3 July, 2008.
After having heard counsel for the appellant and upon
perusal of the order of transfer and the available material, we find no
justifiable reason to infer that the transfer order is actuated with
ulterior motive or in contravention of the statutory provisions.
Seen thus, the order of the Single Judge cannot be said to
be faulted.
The Letters Patent Appeal is dismissed in limine.
R. M. Lodha, CJ
Kishore K. Mandal, J
AMIN/-