Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Upendra Sharma on 7 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1380 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 8795 of 2009
WITH
INTERLOCUTORY APPLICATION No. 7742 of 2010
IN
LETTERS PATENT APPEAL No.1380 of 2010
====================================================
THE STATE OF BIHAR & ORS
Versus
UPENDRA SHARMA
====================================================
Appearance :
For the Appellant : Mr. Nirmal Kumar Sinha, A.C. to AAG-2
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 7.9.2010. Interlocutory Application No. 7742 of 2010
Let notice be issued to the respondent for
hearing and final disposal of the Letters Patent Appeal
and the limitation application, to be made returnable on
4th October 2010. Notice be served through Court
process. Requisites will be filed within one week from
today.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-