Patna High Court – Orders
The State Of Bihar & Ors vs Birla Institue Of Technology & on 11 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1136 of 2011
In
Civil Writ Jurisdiction Case No. 13030 of 2002
With
Interlocutory Application No. 5460 of 2011
In
Letters Patent Appeal No.1136 of 2011
======================================================
The State Of Bihar & Ors
.... .... Appellant/s
Versus
Birla Institue Of Technology &
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Gautam Bose, A.A.G.- 8 with Mr. Sanat
Kumar Mishra, A.C. to A.A.G. 8.
For Respondent No. 3 : Mr. Sarvadeo Singh, C.G.C.
For the Respondent No.2 : Mr. Dhruba Mukherjee
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 11-08-2011 The defect raised here by the Registry on 9th August 2011 is
not valid.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
B Tiwary/-