Patna High Court – Orders
The State Of Bihar & Ors vs M/S Radha Vanspati Radha Naga on 20 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1002 of 2011
In
Civil Writ Jurisdiction Case No. 9565 of 2010
With
Interlocutory Application No. 4583 of 2011
And
Interlocutory Application No. 4584 of 2011.
======================================================
The State of Bihar & Ors
.... .... Appellant/s
Versus
M/s Radha Vanspati Radha Nagar, Motihari & Ors.
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. N.K. Sinha No.3, AC to AAG 15.
For the Respondent No.1: Mr. Mriganka Mauli, Advocate.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3 20-07-2011 At the request of the learned advocates, stand over to
3rd August 2011.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Dilip.