High Court Patna High Court - Orders

Ashok Sharma vs State Of Bihar on 5 September, 2011

Patna High Court – Orders
Ashok Sharma vs State Of Bihar on 5 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
              D. REF. No.5 of 2010
               The State Of Bihar
                      Versus
                      WITH
          CR. APP (DB) No.465 of 2010
                 Ravindra Singh
                      Versus
                  State Of Bihar
                      WITH
          CR. APP (DB) No.471 of 2010
                   Nand Singh
                      Versus
                  State Of Bihar
                      WITH
          CR. APP (DB) No.476 of 2010
            Gopal Sharan Singh & Ors
                      Versus
                  State Of Bihar
                      WITH
          CR. APP (DB) No.479 of 2010
               Ram Kewal Sharma
                      Versus
                  State Of Bihar
                      WITH
          CR. APP (DB) No.498 of 2010
                   Nawal Singh
                      Versus
                  State Of Bihar
                      WITH
          CR. APP (DB) No.499 of 2010
                   Ashok Singh
                      Versus
                  State Of Bihar
                      WITH
          CR. APP (DB) No.501 of 2010
                 Bijendra Singh
                      Versus
                  State Of Bihar
                      WITH
          CR. APP (DB) No.514 of 2010
                 Surendra Singh
                      Versus
                  State Of Bihar
                      WITH
          CR. APP (DB) No.516 of 2010
               Girija Singh & Anr
                      Versus
                  State Of Bihar
                      WITH
          CR. APP (DB) No.517 of 2010
               2




          Nandu Singh
             Versus
         State Of Bihar
             WITH
 CR. APP (DB) No.528 of 2010
       Shatrughan Singh
             Versus
         State Of Bihar
             WITH
 CR. APP (DB) No.563 of 2010
       Mithilesh Sharma
             Versus
         State Of Bihar
             WITH
 CR. APP (DB) No.565 of 2010
       Dharichhan Singh
             Versus
         State Of Bihar
             WITH
 CR. APP (DB) No.593 of 2010
        Babloo Sharma
             Versus
         State Of Bihar
             WITH
 CR. APP (DB) No.618 of 2010
Pramod Singh @ Pramod Kr.Singh
             Versus
         State Of Bihar
             WITH
 CR. APP (DB) No.619 of 2010
         Ashok Sharma
             Versus
         State Of Bihar
             WITH
 CR. APP (DB) No.621 of 2010
        Surendra Singh
             Versus
         State Of Bihar
             WITH
 CR. APP (DB) No.641 of 2010
         Navin Kumar
             Versus
       The State Of Bihar
             WITH
 CR. APP (DB) No.658 of 2010
          Sunil Kumar
             Versus
       The State Of Bihar
             WITH
 CR. APP (DB) No.845 of 2010
      Chandeshwar Singh
                                               3




                                          Versus
                                     The State Of Bihar
                                         -----------

05 05.09.2011 In view of the fact that all the learned counsels for the

appellants including amicus curiae have already received complete

paper books, the case is ready for final hearing on day to day

basis.

Considering the aforesaid, with consent of learned

counsels for the appellants including the learned Senior Counsels

appearing in different appeals, list this case on 14th November,

2011 as first case for hearing, subject to over night part heard

matter, if any. Let it be noted that once this case is listed it would

be heard on day to day basis.



                                                  (Navaniti Prasad Singh, J.)




Trivedi/                                          (Ashwani Kumar Singh, J.)