High Court Patna High Court - Orders

Ramashankar Trivedi vs The State Of Bihar &Amp; Ors on 17 January, 2011

Patna High Court – Orders
Ramashankar Trivedi vs The State Of Bihar &Amp; Ors on 17 January, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.12146 of 2008
                          RAMASHANKAR TRIVEDI
                                   Versus
                         THE STATE OF BIHAR & ORS
                                 ------------

5 17.01.2011 Vide order dated 15.12.2010, learned counsel for the State

was directed to bring on record the specific notice being issued to the

petitioner before passing of the impugned order as it was contended

by learned counsel for the petitioner that no notice was given prior to

the issuance of the impugned order.

Learned counsel for the State again seeks some time to

bring on record the document reflecting that the notices were issued to

the petitioner prior to the issuance of the impugned order.

In that view of the matter, put up on 21.02.2011 as a last

indulgence retaining its position.

Bhardwaj                                  (Dinesh Kumar Singh,J.)