IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13391 of 2006
Rupesh Kumar
Versus
The State Of Bihar & Ors
----------------------------------
with
Civil Writ Jurisdiction Case No.13689 of 2006
Amit Kumar
Versus
The State Of Bihar & Ors
———————————-
with
Civil Writ Jurisdiction Case No.13749 of 2006
Karuna Kumari
Versus
The State Of Bihar & Ors
———————————-
with
Civil Writ Jurisdiction Case No.14136 of 2006
Savita Kumari
Versus
The State Of Bihar & Ors
———————————-
with
Civil Writ Jurisdiction Case No.14184 of 2006
Pradeep Kumar Singh
Versus
The State Of Bihar & Ors
———————————-
with
Civil Writ Jurisdiction Case No.14831 of 2006
Santosh Kumar Singh
Versus
The State Of Bihar & Ors
———————————-
with
Civil Writ Jurisdiction Case No.14842 of 2006
Ram Binod Singh
Versus
The State Of Bihar & Ors
———————————-
2
with
Civil Writ Jurisdiction Case No.14920 of 2006
Gore Lal
Versus
The State Of Bihar & Ors6 02.09.2011 As prayed, let this matter be placed on
16.9.2011 under the same heading.
Spd/- ( Dr. Ravi Ranjan, J.)