IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1453 of 2011
In
Civil Writ Jurisdiction Case No. 977 of 2011
With
Interlocutory Application No. 6945 of 2011
In
Letters Patent Appeal No.1453 of 2011
======================================================
Bindeshwari Prasad son of Jagdish Prasad, Resident of Village-Bhalua,
P.S.-Warsaliganj and District-Nalanda.
.... .... Petitioner-Appellant
Versus
1. The State of Bihar through it's Chief Secretary, Bihar, Patna.
2. The Bihar State Co-operative Marketing Union Ltd., through it's
Chairman, Biscomaun Bhawan, Patna.
3. The Managing Director, Bihar State Co-operative Marketing Union
Ltd., Biscomaun Bhawan, Patna.
4. The Finance Controller, Bihar State Co-operative Marketing Union Ltd.,
Biscomaun Bhawan, Patna.
.... .... Respondents-Respondents
======================================================
Appearance :
For the Appellant : Mr. Mohammed Abu Haidar, Advocate
For the Respondents : Mr. Vikas Kumar, Advocate
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 30-09-2011 Feeling aggrieved by the order dated 25 th January
2011 passed by the learned single Judge in above C.W.J.C. No.
2 Patna High Court LPA No.1453 of 2011 (2) dt.30-09-2011
2/2
977 of 2011, the writ petitioner has preferred the present Appeal
under Clause 10 of the Letters Patent.
The impugned order made by the learned single
Judge is in consonance with the judgment of the Full Bench on this
count in the matter of Rajendra Prasad Sah v. The State of Bihar
& Others(F.B.), [2004(4) PLJR 273].
In above view of the matter the Appeal and the
Interlocutory Application are dismissed.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Pawan/-