IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1510 of 2011
In
Civil Writ Jurisdiction Case No. 912 of 2007
With
Interlocutory Application No. 7159 of 2011
Interlocutory Application No. 7160 of 2011
And
Interlocutory Application No. 7161 of 2011
In
Letters Patent Appeal No.1510 of 2011.
======================================================
Md. Alam & Ors.
.... .... Appellant/s
Versus
The State of Bihar & Ors.
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Virendra Kumar, Advocate.
For the Respondent/s : Mr. S. Raza Ahmad, AAG 9.
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 17-10-2011 Re. Interlocutory Application No. 7161 of 2011.
This application is made by the appellants for leave
to prefer appeal. The appellants claim that though they were not
party respondents in the writ petition, the impugned direction
issued by the learned single Judge adversely affects the appellants.
On the facts and in the circumstances of the case,
leave is granted.
Interlocutory Application stands disposed of.
2 Patna High Court LPA No.1510 of 2011 (2) dt.17-10-2011
2/2
Re. Letters Patent Appeal No. 1510 of 2011
Interlocutory Application No. 7159 of 2011 and
Interlocutory Application No. 7160 of 2011.
Notify on 24th October 2011 for hearing on petition.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Dilip.