IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.273 of 2011
IN
CIVIL WRIT JURISDICTION CASE No. 16463 of 2010
WITH
INTERLOCUTORY APPLICATION No. 1166 of 2011
IN
LETTERS PATENT APPEAL No. 273 of 2011
====================================================
RANDHIR KUMAR - Appellant
Versus
THE STATE OF BIHAR & ORS - Respondents
====================================================
Appearance :
For the Appellant : Mrs. Sheela Sharma, Advocate with
Mr. Shivendra Kumar Roy, Advocate
For the Respondent: Mrs. Namrta Mishra, G.P.-17
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 11.2.2011. Issue notice to the respondent nos. 7 and 8
for hearing and disposal of the Letters Patent Appeal and
for hearing of the limitation petition, to be made
returnable on 25th March 2011. Notice will be served
through court process. Requisites will be filed within one
week from today, failing which the appeal will stand
dismissed for non-prosecution.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-