Patna High Court – Orders
S.M.Ali Imam vs The State Of Bihar &Amp; Ors on 30 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1797 of 2010
IN
CWJC No. 1297 of 2010
============================================
S.M.ALI IMAM - Appellant
Versus
THE STATE OF BIHAR & ORS-Respondents
===========================================
with
LETTERS PATENT APPEAL No.1822 of 2010
IN
CWJC No. 1297 of 2010
============================================
SURENDRA KUMAR JHA-Appellant
Versus
THE STATE OF BIHAR & ORS - Respondents
============================================
Appearance:
For the Appellant : Mr. Sarva Deo Singh
For the respondent nos. 1 to 3: Mr. Prahalat Kr. Bhagat,
A.C. to A.A.G.-5
For the Respondent nos. 7 & 8: Mr. R.S. Pradhan,
Sr. Advocate
Mr. Sanjeev Nikesh
============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
03/ 30.11.2010 At the request of the learned advocates, notify on
21st December 2010 with Letters Patent Appeal No. 1822 of
2010.
(R.M. Doshit, CJ.)
S.Sb/- (Jyoti Saran, J.)
2