IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1446 of 2011
In
Civil Writ Jurisdiction Case No. 2192 of 2007
With
Interlocutory Application No. 6940 of 2011
With
Interlocutory Application No. 7093 of 2011
In
Letters Patent Appeal No.1446 of 2011
======================================================
Shanti Devi .... .... Appellant
Versus
Bedanand Singh & Ors .... .... Respondents
======================================================
Appearance :
For the Appellant : Mr. Pratap Sharma, Advocate
For the Respondent State : Mr. Rajeev Kr. Singh, G.P.-15
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 24-10-2011 Interlocutory Application No. 7093 of 2011:
This application for leave to appeal is filed by the
appellant. Although the appellant was not a party-respondent in the
writ petition, the direction issued by the learned single Judge
adversely affects the appellant.
On the facts and in the circumstances of the matter,
leave is granted.
Application stands disposed of as allowed.
2 Patna High Court LPA No.1446 of 2011 (3) dt.24-10-2011
2/2
Letters Patent Appeal No.1446 of 2011 & Interlocutory
Application No.6940 of 2011:
Issue notice to the respondent no.1 for hearing and
final disposal of the Letters Patent Appeal and for hearing of the
Stay Petition, to be made returnable on 5th December 2011.
Notice will be served through the Court process.
Requisites will be filed within two weeks from today.
Learned advocate Mr. Pratap Sharma appears for the
appellant. He states that pursuant to the impugned order a notice to
show cause has been issued to the appellant on 9 th September
2011. However, her appointment is yet not been cancelled.
Pending the Appeal the respondent authorities will
maintain status quo in respect of the service conditions of the
appellant as it obtains today.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Pawan/-