IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1488 of 2011
In
Civil Writ Jurisdiction Case No. 6208 of 2009
With
Interlocutory Application No. 7026 of 2011
In
Letters Patent Appeal No.1488 of 2011
======================================================
Devendra Kumar .... .... Appellant
Versus
The State of Bihar & Anr .... .... Respondents
======================================================
Appearance :
For the Appellant : Mr. Gyan Shankar, Advocate
For the Respondent State: Mr. S.Raza Ahmad, AAG-9 with
Mr. Vishwambhar Prasad, A.C. to AAG-9
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD
VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 17-10-2011 Issue notice to the respondent no.2 for hearing on
limitation petition and hearing and final disposal of the Letters
Patent Appeal, to be made returnable on 5th December 2011.
Notice will be served through Court process as well
as by registered post with A/d. Requisites will be filed within two
weeks from today.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Pawan/-