Patna High Court – Orders
Umesh Kumar vs The State Of Bihar & Ors on 20 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1323 of 2011
In
Civil Writ Jurisdiction Case No. 3935 of 2008
With
Interlocutory Application No. 6503 of 2011
In
Letters Patent Appeal No.1323 of 2011
======================================================
Umesh Kumar .... .... Appellant
Versus
The State of Bihar & Ors .... .... Respondents
======================================================
Appearance :
For the Appellant : Mr. Vinay Ranjan, Advocate
For the Respondents : Mr. P.K. Verma, AAG-5
Mr. Saroj Kr. Sharma, A.C. to AAG-5
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 20-09-2011 Interlocutory Application No. 6503 of 2011:
Delay of three days occurred in filing the Letters
Patent Appeal is condoned.
Interlocutory Application stands disposed of.
Letters Patent Appeal No.1323 of 2011:
Admit.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Pawan/-