IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2490 of 2010
ASAISER SAH & ANR
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.3987 of 2011
HARENDRA PRASAD SINHA
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.1338 of 2011
BADRI NATH DUBEY & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.4494 of 2011
SARVESHWAR PANDEY & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.3542 of 2011
RAJESH SINGH
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.2904 of 2010
NIRANJAN KUMAR SINGH @ CHHOTE
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.1105 of 2010
RAMESHWAR SHARMA
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.3798 of 2011
DEEP NARAYAN SAH
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.18231 of 2009
SRI RAJDEO SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
3. 01.04.2011 In light of the earlier order dated 15.3.2011 learned Additional
Advocate General No. 1 submits that he has discussed the matter with
the senior government functionaries and the discussions are continuing.
The Government seriously proposes to evolve a system and solution
within the confines of law. He requests for listing the matter after two
weeks.
If by the next date the Government does not place on affidavit
the developments taking place question of any interim order may arise
for consideration.
List after two weeks at the same position in the same list.
Snkumar/- (Navin Sinha,J.)