Patna High Court – Orders
Korha Matsyajibi Sahyog Samiti … vs The State Of Bihar & Ors on 20 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.11342 of 2011
Rishikesh Kashyap
Versus
The State Of Bihar & Anr
with
Civil Writ Jurisdiction Case No.11852 of 2011
Singhwara Prakhand Matasyajivi Sahyog Samiti Ltd. & Anr
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.11880 of 2011
Motipur Prakhand Matasyajivi Sahoyg Samiti Ltd.
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.11906 of 2011
Satya Narayan Singh & Anr
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.11943 of 2011
Samastipur Prakhand Matasyajivi Sahkari Samiti Ltd. & Ors
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.12558 of 2011
Barharia Prakhand Fisheries Co-Operative Societies Ltd.
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.12582 of 2011
Korha Matsyajibi Sahyog Samiti Ltd. & Anr
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.12607 of 2011
Darauli Prakhand Matsyajivi Sahyog Sammittee Ltd.
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.12699 of 2011
Raghunathpur Prakhand Fishries Co-Operative Societies
Versus
2
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.13271 of 2011
Bisfi Prakhand Matasyajivi Sahoyog Samiti Limited
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.13966 of 2011
Tardih Prakhand Matasyajivi Sahyog Samiti Limted
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.14208 of 2011
Ajam Nagar Thana Matasyajivi Sahyog Samiti Ltd.
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.12757 of 2011
Rajoun Prakhand Matasyajibi Sahyog Samiti Ltd.
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.14060 of 2011
Sarwan Sahni
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.14132 of 2011
Sahendra Mandal
Versus
The State Of Bihar & Ors
4 20.09.2011
As prayed by learned Advocate General, put up
these matters on Tuesday next (27.09.2011) under the
same heading at the top of the list subject to part-heard, if
any, enabling him to seek instruction and file counter
affidavit, if required.
SC ( Dr. Ravi Ranjan, J.)