High Court Patna High Court - Orders

Baidya Nath Rai vs The State Of Bihar &Amp; Ors on 1 February, 2011

Patna High Court – Orders
Baidya Nath Rai vs The State Of Bihar &Amp; Ors on 1 February, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA

                                    LETTERS PATENT APPEAL No.187 of 2011
                                                        IN
                              CIVIL WRIT JURISDICTION CASE No. 17026 of 2007
                                                      WITH
                              INTERLOCUTORY APPLICATION No. 822 of 2011
                                                        IN
                                    LETTERS PATENT APPEAL No. 187 of 2011
                      ====================================================
                                           BAIDYA NATH RAI - Appellant
                                                        Versus
                                    THE STATE OF BIHAR & ORS - Respondents
                      ====================================================
                      Appearance :
                      For the Appellant : Mr. Anshu Dhar Sharma, Advocate
                      For the Respondent: Mr. Ashok Kr Choudhry, SC-13
                      ====================================================
                      CORAM: HONOURABLE THE CHIEF JUSTICE
                                and
                                HONOURABLE MR. JUSTICE JYOTI SARAN

                      ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 1.2.2011. In view of the strike call given by the Bar
Council of Bihar, none is present.

Stand over to 11th February 2011.

(R.M. Doshit, CJ)

(Jyoti Saran, J)
Pawan/-