IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1203 of 2011
In
Civil Writ Jurisdiction Case No. 7725 of 2003
With
Interlocutory Application No. 5895 of 2011
With
Interlocutory Application No. 5896 of 2011
In
Letters Patent Appeal No.1203 of 2011
======================================================
The State of Bihar & Ors .... .... Appellants
Versus
Akhaury Dadan Prasad & Anr .... .... Respondents
======================================================
Appearance :
For the Appellants : Mr. Lalit Kishore, AAG-1 with
Mr. Vikash Kumar, A.C. to AAG-1
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 29-08-2011 Leave to amend the cause title.
Learned Additional Advocate General-1 Mr. Lalit
Kishore appears for the appellants. He states that the respondent
no.2 will be served through the standing counsel.
Issue notice to the respondent no.1 for hearing on
limitation petition and for hearing of the Appeal and the stay
petition, to be made returnable on 14th November 2011.
Notice will be served through the court process.
2 Patna High Court LPA No.1203 of 2011 (2) dt.29-08-2011
2/2
Requisites will be filed within one week from today.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Pawan/-