Patna High Court – Orders
Archana Kumari &Amp; Anr vs The State Of Bihar &Amp; Ors on 27 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 1297 of 2010
In
CWJC No. 2466 of 2010
with
I.A. No. 7404 of 2010
================================================
Archana Kumari and Anr. ....... Appellants / Petitioners.
Versus
The State of Bihar and others....Respondents / Respondents.
================================================
Appearance:
For the appellants: Mr Chittaranjan Sinha, Sr. Advocate &
Mr Krishna Kant Singh, Advocate.
For the State: Mr Chhote Lal Nr. Singh, S.C. I &
Mr Pramod Kumar, AC to SC I.
=======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
AND
HONOURABLE MR JUSTICE JYOTI SARAN
ORAL ORDER
(Per : HONOURABLE THE CHIEF JUSTICE)
2. 27.08.2010. Re. LPA No. 1297 of 2010.
Admit.
Re. I.A. No. 7404 of 2010.
Rule returnable on 19th November 2010.
Pending the appeal, there shall be ad interim stay
in terms of the impugned order.
Notice of rule will be issued to the respondent no.
6 through Court process. Requisites etc. will be filed within
one week from today.
( R. M. Doshit, CJ)
Dilip ( Jyoti Saran, J)