Patna High Court – Orders
Kiran Kumari &Amp; Ors vs The State Of Bihar &Amp; Ors on 18 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.1996 of 2010
====================================================
Kiran Kumari & Ors - Petitioners
Versus
The State Of Bihar & Ors - Respondents
====================================================
Appearance:
For the Petitioner : Mr. Ramanuj Tiwary, Advocate,
Mr. Prabhat Ranjan Singh, Advocate,
Mr. Rakesh Narayan Singh, Advocate and
Mr. Anshuman Advocate.
For the Respondent: Mr. Ashutosh Kumar, G.P.-2
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
6. 18-02-2011 In view of the strike call given by the Bihar
State Bar Council, none of the Advocates is present.
Notify at the bottom of admission hearing.
(R.M.Doshit,CJ.)
(Jyoti Saran,J.)
Sujit