High Court Patna High Court - Orders

Abdul Kalam Azad vs The State Of Bihar & Ors on 20 September, 2011

Patna High Court – Orders
Abdul Kalam Azad vs The State Of Bihar & Ors on 20 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Letters Patent Appeal No.1322 of 2011
                                                     In
                              Civil Writ Jurisdiction Case No. 17432 of 2008
                                                   With
                                Interlocutory Application No. 6502 of 2011
                                                     In
                                  Letters Patent Appeal No.1322 of 2011
                 ======================================================
                 Abdul Kalam Azad
                                                                     .... .... Appellant/s
                                                   Versus
                 The State of Bihar & Ors
                                                                    .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Appellant/s     : Mr. Sanjay Kumar Ojha, Advocate

                 For the Respondent/s    :   Mr. Prabhat Kumar, AC to GA 2

                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                        and
                        HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2 20-09-2011 Re. Interlocutory Application No. 6502 of 2011.

The delay of 9 days occurred in filing the Letters Patent
Appeal is condoned.

Interlocutory application stands disposed of.
Re. Letters Patent Appeal No. 1322 of 2011.
Notify for admission.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Prakash