IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8690 of 1994
RAJ KUMAR DAS & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.11039 of 1994
SHALIGRAM PRASAD & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.240 of 1995
TRIPEET NARAIN SINGH & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.679 of 1995
VINOD KUMAR YADAV & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.2592 of 1995
TAPAN KUMAR SINHA & ANR
Versus
STATE OF BIHAR & ORS
with
CWJC No.3187 of 1995
UPENDRA PRASAD & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.3227 of 1995
SHIVA SHANKAR PRASAD & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.3228 of 1995
SHANKAR SHARMA & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.3229 of 1995
RUDAL DAS & ORS
Versus
STATE OF BIHAR & ORS
2
with
CWJC No.3525 of 1995
AKHILESHWAR PRASAD & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.5061 of 1995
PRABHU SHARAN SAHU
Versus
STATE OF BIHAR & ORS
with
CWJC No.7781 of 1995
JITENDRA KUMAR RAI & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.7852 of 1995
RAMESHWAR PRASAD SINGH
Versus
STATE OF BIHAR & ORS
with
CWJC No.9212 of 1995
UMESH KUMAR CHOUBEY & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.10336 of 1995
UDAY SHANKAR PRASAD & ANR
Versus
STATE OF BIHAR & ORS
with
CWJC No.9404 of 1996
RAMAN KUMAR & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.10617 of 1996
KISHORI PASWAN & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
7. 11.2.2011 Mr. Ganga Prasad Bimal for the petitioner, and
3
Mr. Devendra Kumar Sinha, learned Additional Advocate
General No.2 for the respondents, are present. In view of the
order dated16.8.2010 passed in the present batch of the writ
petitions, let it go out of our Board to be placed before an
appropriate Bench after obtaining orders of Hon’ble the
Chief Justice.
These being very old matters, let the order dated
16.8.2010 be placed before Hon’ble the Chief Justice on the
administrative side.
( S. K. Katriar,J. )
Vinay/ ( S. P. Singh, J.)