IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No. 1311 of 2010
IN
CIVIL WRIT JURISDICTION CASE NO.10613 of 2010
WITH
INTERLOCUTORY APPLICATION NO.7442 of 2010
IN
LETTERS PATENT APPEAL No. 1311 of 2010
==========================================
PRAFULLA CHANDRA CHAUDHARY
Versus
THE STATE OF BIHAR & ORS
===================================================
APPEARANCE
For the Appellant : Mr. Binodanand Mishra, Advocate
For the Respondent nos.1,5 & 6: Mr.Shashi Bhusan Kumar,
GP XV
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 26/8/2010 Learned Government Pleader Mr. Shahi
Bhusan Kumar waives service of notice on behalf of
respondent nos.1, 5 & 6.
Notice of hearing and final disposal of the
appeal and the limitation application be issued to
respondent nos.2 to 4 to be made returnable on 30th
September 2010.
Notice will be served through court process.
Requisites will be filed within one week.
( R. M. Doshit,CJ.)
Neyaz/ ( Jyoti Saran, J.)
2