High Court Patna High Court - Orders

Kumari Rekha Rani vs The State Of Bihar &Amp; Ors on 21 February, 2011

Patna High Court – Orders
Kumari Rekha Rani vs The State Of Bihar &Amp; Ors on 21 February, 2011
                               IN THE HIGH COURT OF JUDICATURE AT PATNA

                                      LETTERS PATENT APPEAL No.39 of 2011
                                                     IN
                                            CWJC No. 10686 of 2009

                       ====================================================
                                       Kumari Rekha Rani - Appellant
                                                      Versus
                                       The State Of Bihar & ORS - Respondents
                       ====================================================
                       Appearance :
                       For the Appellant : Mr. MANOJ KUMAR, Advocate
                       ====================================================

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

                       ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3 21.02.2011 In view of the strike call given by the Bihar State

Bar Council, none of the advocates is present.

Notify at the bottom of the admission hearing.

(R.M.Doshit,CJ.)

(Jyoti Saran,J.)
Bibhash