High Court Patna High Court - Orders

Hirdaya Nand Pandey vs The State Of Bihar &Amp; Ors on 28 September, 2010

Patna High Court – Orders
Hirdaya Nand Pandey vs The State Of Bihar &Amp; Ors on 28 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.16230 of 2009
                            UPENDRA NARAYAN SINGH
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.16639 of 2009
                                 NAWAL SINGH
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.17735 of 2009
                              KRISHNAJEE PANDEY
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.1496 of 2010
                             HIRDAYA NAND PANDEY
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.3749 of 2010
                             UPENDRA KUMAR SINGH
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.3780 of 2010
                              SURESH KUMAR SINGH
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.17266 of 2009
                              AKHILESHWAR SINGH
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

6 28.09.2010 It is submitted on behalf of Mr.Ashutosh

Ranjan Pandey, who appears for the petitioners, that he

will busy in assembly elections and, therefore, these

cases may be adjourned for eight weeks.

Put up after eight weeks.

      Arvind/                          (J. N. Singh, J.)