Patna High Court – Orders
Smt.Rajmati Devi @ Chinta Devi vs The Union Of India & Ors on 12 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1044 of 2011
In
Civil Writ Jurisdiction Case No. 10726 of 2008
With
Interlocutory Application No. 4757 of 2011
In
Letters Patent Appeal No.1044 of 2011
======================================================
Smt. Rajmati Devi @ Chinta Devi
.... .... Appellant/s
Versus
The Union of India & Ors.
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Chandra Shekhar Singh, Advocate.
For the Union of India : Mr. Raghib Ahsan, ASG
Mr. Shiv Kumar, CGC.
For the Respondent No. 9: Mr. Dr. Harendra Kumar Singh, Advocate.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3 12-09-2011 At the request made on behalf of Mr. Dr. Harendra
Kumar Singh, stand over to 13th September 2011.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Prakash