High Court Patna High Court - Orders

The State Of Bihar & Ors vs Bharat Singh & Ors on 18 November, 2011

Patna High Court – Orders
The State Of Bihar & Ors vs Bharat Singh & Ors on 18 November, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Letters Patent Appeal No.1437 of 2011
                                                           In
                                    Civil Writ Jurisdiction Case No. 10531 of 2000
                                                         With
                                      Interlocutory application No. 6889 of 2011
                                                          And
                                      Interlocutory application No. 6890 of 2011
                                                           In
                                        Letters Patent Appeal No. 1437 of 2011
                       ======================================================
                       The State of Bihar & Ors
                                                                            .... .... Appellant/s
                                                         Versus
                       Bharat Singh & Ors
                                                                           .... .... Respondent/s
                       ======================================================
                       Appearance :
                       For the Appellant/s     : Mr. Surendra Pandey, A.C. to S.C. 23.
                       For the Respondent/s     : Mr.
                       ======================================================
                       CORAM: HONOURABLE THE CHIEF JUSTICE
                                and
                                HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                       ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

5 18-11-2011 Learned Advocate Mr. Surendra Pandey appears for
the appellants. He states that he shall serve the respondent nos. 2
and 3 through the learned Standing Counsel.

Issue notice to the respondent no. 1 for hearing on
limitation petition and for hearing and final disposal of the Letters
Patent Appeal and stay petition, to be made returnable on 6th
January 2012.

Notice will be served through Court process.
Requisites will be filed within two weeks from today.

The appellants will furnish complete postal address
of the respondent no. 1.




                                                  (R.M. Doshit, CJ)


Sujit/-                                     (Birendra Prasad Verma, J)