High Court Patna High Court - Orders

Tapeshwar Prasad vs The State Of Bihar &Amp; Ors on 7 September, 2010

Patna High Court – Orders
Tapeshwar Prasad vs The State Of Bihar &Amp; Ors on 7 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                       LETTERS PATENT APPEAL No.1206 of 2010
                                        IN
                   CIVIL WRIT JURISDICTION CASE NO.13710 OF 2006
                   ============================================
                           TAPESHWAR PRASAD                  - Appellant
                                          Versus
                           THE STATE OF BIHAR & ORS - Respondent(s)
                   =============================================
                   Appearance :
                   For the Appellant           : Mr. Suresh Kumar, Advocate
                   For the Respondent State    : Mr. K.P. Gupta, SC II
                   For respondent no.3         : Mr. R.R.Prasad, Advocate
                   =============================================
                   CORAM: HONOURABLE THE CHIEF JUSTICE
                                              and
                               HONOURABLE MR. JUSTICE JYOTI SARAN

                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3. 07.9.2010. At the request of the learned Advocate Mr. Rajeev

Ranjan Prasad for the respondent No.3, post the appeal on

28th September 2010.





                                          (R. M, Doshit, CJ)



ahk                                       (Jyoti Saran, J)