IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1120 of 2010
In
CWJC No. 8928 of 2010
With
I.A. No. 6239 of 2010
And
I.A. No. 6240 of 2010
================================================
THE STATE OF BIHAR & ORS.
Versus
MD.RAFAT ALI
================================================
Appearance:
For the appellant: Mr Sunil Kumar Mandal, SC XVI.
===============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
AND
HONOURABLE MR JUSTICE JYOTI SARAN
ORAL ORDER
(Per : HONOURABLE THE CHIEF JUSTICE)
4. 16.09.2010. Re. LPA No. 1120/2010, IA No.6239/2010 & IA No.6240/2010.
Learned S.C. XVI Mr Sunil Kumar Mandal
appears for the appellant State of Bihar. He states that due
to inadvertence, requisites have not been filed.
Let requisites etc. be filed within two days from
today failing which the Appeal and the Interlocutory
Applications shall stand dismissed for non-prosecution.
Let the process be served by Speed Post.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip