High Court Patna High Court - Orders

The State Of Bihar & Ors vs Sudhanshu Kr. Tiwary & Ors on 18 October, 2011

Patna High Court – Orders
The State Of Bihar & Ors vs Sudhanshu Kr. Tiwary & Ors on 18 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Letters Patent Appeal No.1386 of 2011
                                                     In
                               Civil Writ Jurisdiction Case No. 3526 of 2006
                                                    With
                                 Interlocutory Application No. 6758 of 2011
                                                    And
                                 Interlocutory Application No. 6759 of 2011
                                                     In
                                   Letters Patent Appeal No.1386 of 2011.
                 ======================================================
                 1. The State of Bihar
                 2. The District Magistrate cum Collector, Gopalganj
                 3. The SDO, Hathua, District- Gopalgnaj
                 4. The Block Supply Officer, Hathua, District- Gopalganj
                                                           .... .... Respondents / Appellant/s
                                                  Versus
                 1. Sudhanshu Kr. Tiwary, S/o     Late Satya Narain Tiwary, Resident of
                 Village - Amatha Khem, P,O- Line Bazar, P.S- Mirganj, District- Gopalganj
                                                           ..... Petitioner / Respondent 1st Set
                 2. Mr. Madhok Kumar, Son of - (Not known), Block Supply Officer
                 Hathua, Gopalganj
                 3. Mr.Vijay Pratap Singh, SDO, Hathua, Gopalganj
                                                        .... .... Respondents / Respondents.
                 ======================================================
                 Appearance :
                 For the Appellant/s : Mr. Mayank Rukhaiyar, AC to GA 3.

                 For the Respondent/s : -----
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                        and
                        HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3 18-10-2011 The delay of 153 days in filing the Letters Patent
Appeal is not satisfactorily explained.

Besides, we see no merit in the challenge to the order
dated 28th February 2011 made by the learned single Judge in
2 Patna High Court LPA No.1386 of 2011 (3) dt.18-10-2011

2/2

above CWJC No. 3526 of 2006.

For the aforesaid reasons, the Appeal and the
Interlocutory Applications are rejected.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)

Dilip.