Patna High Court – Orders
The Bihar State Food &Amp; Civil S vs Bisheshwar Dutt Singh on 25 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.744 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 4083 of 2008
====================================================
THE BIHAR STATE FOOD & CIVIL SUPPLIES
CORPORATION LIMITED
Versus
BISHESHWAR DUTT SINGH
====================================================
Appearance :
For the Appellant : Mr. R.S. Pradhan, Senior Advocate with
Mr. A.N.Rai, ADvocate
For the Respondent: Mr. Bishnu Kant Dubey, Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
6. 25.11.2010. Question of limitation will be considered at
the time of admission hearing.
Notify for admission. To be listed with
Letters Patent Appeal No. 1186 of 2010.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-