High Court Patna High Court - Orders

Jwala Paswan vs The State Of Bihar &Amp; Ors on 9 November, 2010

Patna High Court – Orders
Jwala Paswan vs The State Of Bihar &Amp; Ors on 9 November, 2010
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.17838 of 2010
                                         JWALA PASWAN
                                            Versus
                                   THE STATE OF BIHAR & ORS
                                         -----------

2. 09.11.2010 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The limited prayer in this application is for a direction to

dispose of the appeal preferred by the petitioner against the

order of punishment dated 24.2.2010.

It is submitted that the petitioner has raised several

issues of law in his appeal. These are matters to be considered

by the Appellate Authority.

Let the appeal of the petitioner be disposed by a reasoned

and speaking order dealing with all issues of law and facts

preferably within a maximum period of three months from the

date of receipt and/or presentation of a copy of this order.

The writ application stands disposed.

     Snkumar/-                                            (Navin Sinha,J.)