IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 337 of 2011
In
CWJC No. 8352 of 2010
With
I.A. No. 1459 of 2011
And
I.A. No. 1460 of 2011
====================================================
The Chairman-cum-Managing Director, Bihar Industrial Area
Development Authority, Patna & Anr. .......... ................. Appellants
Versus
Bindeshwari Prasad Singh & Ors. ............................. Respondents.
===================================================
APPEARANCE
For the appellants: Mr. Lalit Kishore, AAG-I &
Mr. Piyush Lall, AC to AAG-I.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 23.02.2011. Learned Additional Advocate General-I Mr. Lalit
Kishore appears for the appellants. He states that the
respondent nos. 2 to 5 will be served through the office of
the learned Advocate General.
Notice be issued to the respondent no. 1 for
hearing and final disposal of the Letters Patent Appeal as
well as for hearing on the limitation petition and the stay
petition, to be made returnable on 6th April 2011.
Notice will be served through Court process.
Requisites will be filed within one week from today.
( R.M. Doshit, CJ )
Dilip ( Jyoti Saran, J )