Patna High Court – Orders
Satish Chandra Rai &Amp; Ors vs The State Of Bihar &Amp; Ors on 17 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.293 of 2011
IN
CIVIL WRIT JURISDICTION CASE No. 1321 of 1998
WITH
INTERLOCUTORY APPLICATION No. 1319 of 2011
IN
LETTERS PATENT APPEAL No. 293 of 2011
====================================================
SATISH CHANDRA RAI & ORS - Appellants
Versus
THE STATE OF BIHAR & ORS - Respondents
====================================================
Appearance :
For the Appellant : Mr. Onkar Kumar, Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 17.2.2011. Learned advocate is not present, in view of
the strike call given by the Bar Council of Bihar.
Stand over to 28th March 2011.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-