IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.172 of 2010
IN
CWJC 15517/2008
WITH
I.A. NO. 7418 OF 2010
WITH
I.A. NO. 817 OF 2010
IN
LETTERS PATENT APPEAL No.172 of 2010
==================================================
1. THE STATE OF BIHAR
2. THE DIRECTOR, INTEGRATED CHILD DEVELOPMENT
SCHEME (I.C.D.S.) SOCIAL WELFARE DEPARTMENT, GOVT.
OF BIHAR, INDIRA BHAWAN, RAM CHARITRA SINGH PATH,
PATNA
3. THE DISTRICT MAGISTRATE SARAN AT CHAPRA
Versus
1. NAVIN KUMAR S/O LATE RITURAJ PRASAD YADAV R/O
MOHALLA- ADARSH COLONY, SHYAM CHAK, P.S.- CHAPRA
TOWN, DISTT.- CHAPRA
2. THE MANAGING DIRECTOR BIHAR STATE CONSTRUCTION
CORPORATION LTD., PATNA
==================================================
Appearance:
For the Appellant : Mr. KRISHNA K.SINGH(AC-GP5)
For the Respondent: Mr.
Mr. BASANT KUMAR SINGH
==================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
04/ 27.09.2010 Reg: I.A. No. 7418 of 2010
This application has been filed by the respondent-writ
petitioner for vacation of the ad-interim order dated 29th January 2010
made on Interlocutory Application No. 817 of 2010.
Interlocutory Application is rejected. Ad-interim order
made on Interlocutory Application No. 817 of 2010 is confirmed.
Both the Interlocutory Applications stand disposed of.
(R.M. Doshit, CJ.)
S.Sb/- (Jyoti Saran, J.)