IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No. 1403 of 2011
With
I.A. No. 1016 of 2011
====================================================
M/s Vankos & Company, Patna ................................. .... Petitioner
Versus
The State of Bihar & Ors. ........................ Respondents.
===================================================
APPEARANCE
For the petitioner: Mr. Ashish Rastogi, Mr. S.K. Sharan,
Mr. Kalpana Rastogi & Mr. A.K. Rastogi.
For the respondents: Mr. Lalit Kishore, A.A.G. I.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 15.02.2011. None is present in view of the strike call given by
the Bar Council of Bihar.
Re. I.A. No. 1016 of 2011.
This application is filed by the writ petitioner for
recall of our order dated 31st January 2011. On 31st
January 2011 we were constrained to adjourn the matter to
5th April 2011 in view of the absence of the learned
Advocates. Today also the learned Advocates are not
present.
The application is rejected.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip