IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.954 of 2011
In
Civil Writ Jurisdiction Case No. 4 of 1997
With
Interlocutory Application No. 4336 of 2011
In
Letters Patent Appeal No.954 of 2011
======================================================
Dr.Chittranjan Roy & Anr
.... .... Appellant/s
Versus
The State of Bihar & Ors
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Y.V.Giri, Sr. Advocate
Mr. Rajesh Prasad Choudhary, Advocate.
For the Respondent No.9: Mr. Abhay Singh, Sr. Advocate.
Mr. Harish Kumar, Advocate.
For the State : Mr. S.K.Sharma, G.A. 3.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
10 12-09-2011 Re. Letters Patent Appeal No. 954 of 2011:
Admit.
Notice of admission will be served to the Respondent
nos. 6, 7 and 8 through Court process. Requisites will be filed
within ten days from today.
Re. Interlocutory Application No. 4336 of 2011:
Pending the Appeal, there will be ad interim stay of
the operation of the impugned judgment and order dated 25 th April
2011 passed by the learned single Judge in above CWJC No. 4 of
1997.
Interlocutory application stands disposed of.
(R.M. Doshit, CJ)
Sujit/- (Birendra Prasad Verma, J)