High Court Patna High Court - Orders

Surendra Kumar Sinha vs The State Of Bihar & Ors on 17 November, 2011

Patna High Court – Orders
Surendra Kumar Sinha vs The State Of Bihar & Ors on 17 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Letters Patent Appeal No.1491 of 2011
                                                          In
                                    Civil Writ Jurisdiction Case No. 8403 of 2010
                                                         With
                                     Interlocutory Application No. 7049 of 2011
                                                          In
                                       Letters Patent Appeal No. 1491 of 2011
                      ======================================================
                      Surendra Kumar Sinha
                                                                            .... .... Appellant/s
                                                        Versus
                      The State of Bihar & Ors
                                                                           .... .... Respondent/s
                      ======================================================
                      Appearance :
                      For the Appellant/s   :       Mr. Rakesh Kumar Singh, Advocate.
                      For the Respondent/s :        Mr. P.K. Verma, AAG 5.
                                                    Ms. Jahan Ara, A.C. to AAG 5.
                      For the B.P.S.C.      :       Mr. Sanjay Pandey, Advocate.
                      ======================================================
                      CORAM: HONOURABLE THE CHIEF JUSTICE
                               and
                               HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                      ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

4 17-11-2011 Re. Interlocutory application No. 7049 of 2011:

The delay of 30 days occurred in filing the Letters
Patent Appeal is condoned.

Interlocutory application stands disposed of.
Re. Letters Patent Appeal No. 1491 of 2011:

Notify for admission on 29th November 2011.
To be heard with Letters Patent Appeal No. 1412 of
2011.

(R.M. Doshit, CJ)

Sujit/- (Birendra Prasad Verma, J)