IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No. 18415 of 2010
With
CWJC No. 15727 of 2009
====================================================
(In CWJC No. 18415 of 2010)
Chandrashekhar Kumar @ Chandrashekhar Tilak ............... Petitioner
Versus
The State of Bihar & Ors. ....................................... Respondents.
===================================================
(In CWJC No. 15727 of 2009)
Md. Amin @ Mahanga .............................................. Petitioner
Versus
The State of Bihar & Ors. ..................................... Respondents.
====================================================
APPEARANCE
(In CWJC No. 18415 of 2010)
For the petitioner: Mr. Chandrashekhar Kumar @
Chandrashekhar Tilak (In Person)
For the State: Mr. Maheshwar Dhar Dwivedi, SC 23 &
Mr. Shatrughan Pandey, AC to SC 23
For the P.M.C.: Mr. Bishwa Bibhuti Kr. Singh, Advocate.
For the Respondent no.6: Mr. Shivendra Kishore, Advocate.
For the intervenor: Mr. Y.V. Giri, Sr. Advocate,
Mr. Rizwanul Haque, Mr. S. Azeem and
Mr. S.M. Ehteshan, Advocates.
(In CWJC No. 15727 of 2009)
For the petitioner: Mr. S. Rizwanul Haque and
Mr. F.A. Khan, Advocates.
For the State: Mr. Maheshwar Dhar Dwivedi, SC 23 &
Mr. Shatrughan Pandey, AC to SC 23.
For the Respondent no.3: Mr. Shivendra Kishore, Advocate.
For the P.M.C.: Mr. Bishwa Bibhuti Kr. Singh, Advocate.
For the Respondent no.7: Mr. Vinay Kriti Singh, SC V.
===================================================
2
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
8. 09.02.2011. The Registry will furnish copy of the report
dated 29.01.2011 to every learned Advocate representing
the parties in this group of petitions.
Further hearing is allowed to stand over to
17.02.2011.
The Commissioner, Patna Municipal Corporation
will personally remain present before the Court on the next
date of hearing.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip