High Court Patna High Court - Orders

Sneh Prabha vs The State Of Bihar & Ors on 22 September, 2011

Patna High Court – Orders
Sneh Prabha vs The State Of Bihar & Ors on 22 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Letters Patent Appeal No.1355 of 2011
                                                     In
                              Civil Writ Jurisdiction Case No. 18930 of 2010
                 ======================================================
                 Sneh Prabha
                                                                     .... .... Appellant/s
                                                   Versus
                 The State of Bihar & Ors
                                                                    .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Appellant/s     : Mr. Raj Kishore Prasad, Advocate.

                 For the Respondent/s     :
                                      Mr. A.Ujjwal, SC 25 and
                                      Mr. Sushil Kumar Mallic, AC to SC 25
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                        and
                        HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2 22-09-2011 Learned advocate Mr. Raj Kishore Prasad appears
for the appellant. He says that the appellant is the respondent
no. 8 in the writ petition. However, her name in the writ petition
has been wrongly entered as “Snehlata Kumari” instead of
“Sneh Prabha”

Notify for admission.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Prakash