Patna High Court – Orders
Mahendra Paswan vs The State Of Bihar &Amp; Ors on 1 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1919 of 2010
====================================================
MAHENDRA PASWAN
Versus
THE STATE OF BIHAR & ORS
====================================================
Appearance :
For the Appellant : Mr. Manish Kumar, Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 1.12.2010. Learned Advocate Mr. Manish Kumar
appears for the appellant. He has submitted that the
appellant and the respondent nos. 11 to 13 and 15 to 17
were added as party respondent by the order of the Court
under the impugned judgment and order dated 12th
October 2010.
Defects be ignored.
The Registry will amend the cause title of
C.W.J.C. No. 1297 of 2010 as directed by the learned
single Judge under the impugned order dated 12th
October 2010.
Appeal be notified on 21st December 2010
with Letters Patent Appeal No. 1797 of 2010.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-