High Court Patna High Court - Orders

Kanhai Lal Vishwakarma @ Kanha vs The State Of Bihar &Amp; Ors on 9 February, 2011

Patna High Court – Orders
Kanhai Lal Vishwakarma @ Kanha vs The State Of Bihar &Amp; Ors on 9 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    LPA No.257 of 2011
                                           In
                                CWJC No. 8441 of 1993
                                         With
                                 I.A. No. 1038 of 2011

                  ====================================================
                  Kanhai Lal Vishawakarma @ Kanhai Lall Vishkarma ......... Appellant

                                            Versus
                  The State of Bihar & Ors.             ........ Respondents.
                  ====================================================
                  APPEARANCE :

                  For the Appellant : Mr. Md. Shamimul Hoda, Advocate.
                   For the State    : Mr. Biresh Kumar Sinha, A.C. to AAG-II.
                  ====================================================

                  CORAM: HONOURABLE THE CHIEF JUSTICE
                                And
                        HONOURABLE MR. JUSTICE JYOTI SARAN

                  ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 09.02.2011 Re. I.A. No. 1038/2011 & LPA No. 257/2011
Let notice be issued to the Respondent nos. 6, 7,
8, and 9 for hearing and final disposal of the Letters Patent
Appeal as well as for hearing on limitation petition, to be
made returnable on 24th March 2011.

Notice will be served through Court process.
Requisites will be filed within one week from today.



                                       ( R.M. Doshit, CJ )



         Sujit                          ( Jyoti Saran, J )