Patna High Court – Orders
Bihar State Housing Board & Ors vs Shankar Kumar Dokania & Anr on 8 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.985 of 2011
In
Civil Writ Jurisdiction Case No. 18647 of 2009
With
Interlocutory Application No. 4512 of 2011
And
Interlocutory Application No. 4513 of 2011
In
Letters Patent Appeal No.985 of 2011
======================================================
Bihar State Housing Board & Ors
.... .... Appellant/s
Versus
Shankar Kumar Dokania & Anr
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Ram Kishore Singh, Advocate
For the State : Mr. Binod Kumar, AC to SC 16
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4 08-09-2011 Respondent no. 1 is reported unserved. Fresh notice
be issued to respondent no. 1, to be made returnable on 17 th
November 2011.
Notice will be served through Court process as well as
by registered post A/D. Requisites will be filed within one week
from today.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Prakash