IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.1231 of 2010
======================================================
Parwati Devi
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.6470 of 2001
======================================================
Mohammad Fakruddin & Anr
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.9710 of 2001
======================================================
Rajeev Kumar
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.9918 of 2001
======================================================
Ramdeni Singh
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.9937 of 2001
======================================================
Sanjay Kumar Singh
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.11470 of 2001
======================================================
Vijay Kumar Singh
…. …. Petitioner/s
Versus
The State of Bihar & Ors
Patna High Court CWJC No.1231 of 2010 (9) 26-04-2011 2
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.11964 of 2001
======================================================
M/S Hirdoomal Mineral Corporation
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.12182 of 2001
======================================================
Arun Kumar Jain
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.11314 of 2002
======================================================
Rajendra Prasad Gupta
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.13777 of 2002
======================================================
Ajay Kumar Singh & Anr
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.2361 of 2003
======================================================
Mengal Mineral Corporation
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.4452 of 2004
======================================================
Parsuram Singh
…. …. Petitioner/s
Patna High Court CWJC No.1231 of 2010 (9) 26-04-2011 3
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.3058 of 2010
======================================================
Abhimanyu Prasad
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.3222 of 2010
======================================================
Bageshwari Prasad
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.3557 of 2010
======================================================
Gopal Narayan Singh & Anr
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.11096 of 2007
======================================================
Ram Lakhan Tiwary
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.2157 of 2003
======================================================
Anil Kumar
…. …. Petitioner/s
Versus
The State of Bihar & Ors
…. …. Respondent/s
======================================================
Appearance :
(In CWJC No.1231 of 2010)
Patna High Court CWJC No.1231 of 2010 (9) 26-04-2011 4
For the Petitioner/s : Mr. Sanjeev Kumar and
Mr. Vishwanand Upadhyay
For the Respondent/s : Mr. V.M.K.Sinha (Spl.PP) Mines and
Mr. Syed Arsad Alam, SC 3
(In CWJC No.6470 of 2001)
For the Petitioner/s : Mr. Nalin Kumar and
Mr. Rakesh Kumar Singh
For the Respondent/s : Mr. A.K.Singh (Spl.PP)
(In CWJC No.9710 of 2001)
For the Petitioner/s : Mr. Sanjeev Kumar and
Mr. Nand Kishore Singh
For the Respondent/s : Mr. A.K.Singh (Spl.PP)
(In CWJC No.9918 of 2001)
For the Petitioner/s : Mr. Sanjeev Kumar and
Mr. Nand Kishor Singh
For the Respondent/s : Mr. A.K.Singh (Spl.PP)
(In CWJC No.9937 of 2001)
For the Petitioner/s : Mr. Sanjeev Kumar and
Mr. Nand Kishore Singh
For the Respondent/s : Mr. A.K.Singh (Spl.PP)
(In CWJC No.11470 of 2001)
For the Petitioner/s : Mr. Sanjeev Kumar
For the Respondent/s : Mr. A.K.Singh (Spl.PP)
(In CWJC No.11964 of 2001)
For the Petitioner/s : Mr. Kr.Dhirendra Pratap Singh
For the Respondent/s : Mr. A.K.Singh (Spl.PP)
Mr. Sanjay Kumar and
Mr. Anjani Kumar Sharan
(In CWJC No.12182 of 2001)
For the Petitioner/s : Mr. Kr.Dhirendra Pratap Singh
For the Respondent/s : Mr. A.K.Singh (Spl.PP)
(In CWJC No.11314 of 2002)
For the Petitioner/s : Mr. Sanjeev Kumar
For the Respondent/s : Mr. A.K.Singh (Spl.PP) and
Mr. Sanjay Kumar No. 2, GA 5
Patna High Court CWJC No.1231 of 2010 (9) 26-04-2011 5
(In CWJC No.13777 of 2002)
For the Petitioner/s : Mr. Sanjeev Kumar and
Mr. Sunil Kumar Pandey
For the Respondent/s : Mr. A.K.Singh (Spl.PP)
Mr. Shyam Kishore Sharma and
Mr. Sanjay Kumar No. 2, GA 5
(In CWJC No.2361 of 2003)
For the Petitioner/s : Mr. Sanjeev Kumar and
Mr. Jeetendra Kumar
For the Respondent/s : Mr. A.K.Singh (Spl.PP) and
Mr. S.K.Shama (ASCCG)
(In CWJC No.4452 of 2004)
For the Petitioner/s : Mr. Sanjeev Kumar and
Mr. Vishwanand Uapdhyay
For the Respondent/s : Mr. A.K.Singh (Spl.PP) and
Mr. Sanjay Kumar No. 2, GA 5
(In CWJC No.3058 of 2010)
For the Petitioner/s : Mr. Sanjeev Kumar
Mr. Binod Kumar and
Mr. Vishwanand Upadhyay
For the Respondent/s : Mr. V.M.K.Sinha (Spl.PP) Mines
Mr. Syed Arsad Alam, SC 3
(In CWJC No.3222 of 2010)
For the Petitioner/s : Mr. Sanjeev Kumar
Mr. Binod Kumar and
Mr. Vishwanand Upadhyay
For the Respondent/s : Mr. V.M.K.Sinha (Spl.PP) Mines and
Mr. Syed Arsad Alam, SC 3
(In CWJC No.3557 of 2010)
For the Petitioner/s : Mr. Sanjeev Kumar
Mr. Binod Kumar and
Mr. Vishwanand Upadhyay
For the Respondent/s : Mr. V.M.K.Sinha(Spl.PP) Mines
Mr. Syed Arsad Alam, SC 3
(In CWJC No.11096 of 2007)
For the Petitioner/s : Mr. Sanjeev Kumar
Mr. Vishwanand Upadhyay and
Mr. Prabhakar Pandey
Patna High Court CWJC No.1231 of 2010 (9) 26-04-2011 6
For the Respondent/s : Mr. Roy Shivaji Nath, AAG 3 and
Mr. A.K.Singh (Spl.PP) Mines
(In CWJC No.2157 of 2003)
For the Petitioner/s : Mr. Shashi Bhushan Kumar
For the Respondent/s : Mr. A.K.Singh (Spl.PP)
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
9 26-04-2011 At the request of the learned Advocate appearing
for the respondents, stand over to 10th May 2011.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip.