IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.664 of 2011
In
Civil Writ Jurisdiction Case No. 16340 of 2009
======================================================
The State Of Bihar & Ors
…. …. Appellant/s
Versus
Chandramani Kumari
…. …. Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Sudhir Kumar, AC to AAG 2
For the Respondent/s : Mr. Banwari Sharma, Advocate
======================================================
3 13-10-2011 It appears that large number of Letters Patent Appeals
such as LPA No.1332 of 2010 (State of Bihar v. Sudhir Kumar)
and 62 other cases are to be listed before one Bench because all
the Letters Patent Appeals arise out of common judgment passed
in several writ petitions which is under challenge in this appeal
also. The list of 63 cases includes the present appeal also.
In that view of the matter, let this appeal go out of our
list for being placed before appropriate Bench as per order and
direction of Hon’ble the Chief Justice.
(Shiva Kirti Singh, J)
sk (Shivaji Pandey, J)