High Court Patna High Court - Orders

Bihar Raijya Sahkari Bhumi Vik vs The State Of Bihar &Amp; Anr on 7 April, 2011

Patna High Court – Orders
Bihar Raijya Sahkari Bhumi Vik vs The State Of Bihar &Amp; Anr on 7 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                LPA No.1927 of 2010
                       BIHAR RAIJYA SAHKARI BHUMI VIK
                                        Versus
                           THE STATE OF BIHAR & ANR
                                      -----------

4. 7.4.2011 Mr. Rajesh Prasad Choudhary for the appellants,

learned Assistant Counsel to Additional Advocate General

No.2 for respondent no.1, and Mr. Arun Kumar for

respondent no.2, are present. Learned counsel for the

appellants presses I.A. No.10061 of 2010. Counsel for

respondent no.2 submits that he has not received any copy of

the interlocutory application.

Let counsel for the appellants serve a copy of the

interlocutory application on learned counsel for respondent

no.2 within a period of one week.

List this case on 21st April, 2011 under the same

heading.



                                          ( S. K. Katriar,J. )


       Vinay/                              ( S. P. Singh, J.)