Patna High Court – Orders
Madhu Kumari & Ors vs The State Of Bihar & Ors on 14 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1597 of 2011
In
Civil Writ Jurisdiction Case No. 13955 of 2010
======================================================
Madhu Kumari & Ors
.... .... Appellant/s
Versus
The State of Bihar & Ors
.... .... Respondent/s
======================================================
With
Letters Patent Appeal No.1445 of 2011
In
Civil Writ Jurisdiction Case No. 13955 of 2010
======================================================
Poonam Sharma & Ors
.... .... Appellant/s
Versus
The State of Bihar & Ors
.... .... Respondent/s
======================================================
Appearance :
(In LPA No.1597 of 2011)
For the Appellant/s : Mr. Sanjay Kumar Verma, Advocate
For the Respondent/s : ---------
(In LPA No.1445 of 2011)
For the Appellant/s : Mr. Nityanand Mishra, Advocate
For the Respondent/s : Mr. Manikant Mishra, G.P.-25
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4 14-11-2011 At the request of the learned Advocate, stand over to
16th November 2011, to be notified with Letters Patent Appeal
Token No.1634 of 2011 subject to removal of defects.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
B.Tiwary/Anjani /-