IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7940 of 2010
ANUTHA BAITHA @ ANUP BAITHA
Versus
THE VIGILANCE, BIHAR, PATNA
With
Cr.Misc. No.6937 of 2010
BALMUKUND MISHRA
Versus
VIGILANCE, PATNA
With
Cr.Misc. No.9654 of 2010
GANGA SAGAR PANDEY @ GANGA SAGAR SHARMA
Versus
THE VIGILANCE, PATNA
With
Cr.Misc. No.11604 of 2010
1. RAM PADARATH SAH
2. HARI NANDAN RAM
3. RAJENDRA SAH
4. RAM BILASH SAH
Versus
STATE OF BIHAR THRU.VIGILANCE
With
Cr.Misc. No.14807 of 2010
1. BINOD JHA
2. SONE LAL SAH
Versus
VIGILANCE, PATNA
-----------
8 13.9.2010 These cases have been listed under the
heading ‘To be mentioned’ at the instance of the
petitioners to modify the order dated 1.9.2010
passed in these cases.
The submission of learned counsel for
the petitioners is that in the cause title of
order dated 1.9.2010 in the array of Cr.Misc.
Numbers ‘Cr.Misc.No. 6937 of 2010’ has been left
out. It has been prayed that said number be
2
added in the order dated 1.9.2010.
Let Cr.Misc.No. 6937 of 2010 be added in
the cause title of Cr.Misc.No. 7940 of 2010.
The order dated 1.9.2010 is modified to
the above extent.
Let Cr.Misc.No. 6937 of 2010 be listed
for admission pursuant to order dated 1.9.2010.
Let this order along with order dated
1.9.2010 passed in these cases be communicated
to the court of Special Judge, Vigilance in
connection with Vigilance P.S. Case No. 84 of
2008 corresponding to Special Case No. 59 of
2008 through fax at the cost of the petitioners.
AI ( Mandhata Singh, J.)