High Court Patna High Court - Orders

Archana Kumari Sinha vs The State Of Bihar &Amp; Ors on 20 September, 2010

Patna High Court – Orders
Archana Kumari Sinha vs The State Of Bihar &Amp; Ors on 20 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA

   LETTERS PATENT APPEAL No.416 OF 2009
                   IN
CIVIL WRIT JURISDICTION CASE NO.9682 OF 2008

====================================================
     RAKESH KUMAR              - Appellant
             Versus
     THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
                     with

     LETTERS PATENT APPEAL No.521 of 2009
                      IN
CIVIL WRIT JURISDICTION CASE NO.10387 OF 2008
====================================================
      SHASHI PRABHA MANI        - Appellant
                 Versus
      THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
                    with

     LETTERS PATENT APPEAL No.1014 of 2009
                      IN
CIIL WRIT JURISDICTION CASE NO.9956 OF 2008
====================================================
       LUSY KUMARI              - Appellant
               Versus
       THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
                 with

    LETTERS PATENT APPEAL No.933 of 2008
                  IN
CIVIL WRIT JURISDICITON CASE NO.9446 OF 2008
====================================================
     ARCHANA KUMARI SINHA      - Appellant
                  Versus
     THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
                    with

    LETTERS PATENT APPEAL No.934 of 2008
                     IN
CIVIL WRIT JURISDICGION CASE NO.10121 OF 2008
====================================================
       RUPA KUMARI              - Appellant
              Versus
       THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
                     with
                   2




     LETTERS PATENT APPEAL No.956 of 2008
                     IN
CIVIL WRIT JURISDCITTION CAE NO.9444 OF 2008
====================================================
      NADIR FAISAL              - Appellant
              Versus
      THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
                     with

     LETTERS PATENT APPEAL No.1497 of 2009
                      IN
CIVIL WRIT JURISDICTION CASE NO.2813 OF 2009
====================================================
      ROHIT KUMAR GUPTA        - Appellant
                Versus
      THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
                    with

    LETTERS PATENT APPEAL No.1576 of 2009
                     IN
CIVIL WRIT JURISDICTION CASE NO.2761 OF 2009
====================================================
      KAMESHWAR JEE PRASAD - Appellant
                Versus
      THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
                    with

    LETTERS PATENT APPEAL No.816 of 2009
                    IN
CIVIL WRIT JURISDICTION CASE NO.3401 OF 2009
====================================================
     KANCHAN KUMARI              - Appellant
                 Versus
     THE STATE OF BIHAR & ORS    - Respondent(s)
====================================================
                    with

    LETTERS PATENT APPEAL No.83 of 2010
                 IN
CIVIL WRIT JURISDICTION CASE NO.3223 OF 2009
====================================================
      RINKU RANJAN KUMAR      - Appellant
               Versus
     THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
                   with

  LETTERS PATENT APPEAL No.125 of 2009
                  3




                    IN
CIVIL WRIT JURISDICTION CASE NO.11241 OF 2008
====================================================
       SANJEEV KUMAR              - Appellant
                Versus
       THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
                   with

     LETTERS PATENT APPEAL No.1238 of 2010
                         IN
CIVIL WRIT JURISDICTION CASE NO.17792 OF 2009
====================================================
        SHYAM BABU & ANR             - Appellant (s)
                      Versus
        THE STATE OF BIHAR & ORS - Respondent(s)
====================================================
Appearance :
(In LPA No.416 of 2009)
For the Appellant : Mr. EBRAHIM KABIR
Mr. SHRUTI SINGH
For the Respondent: Mr. (GA8)
Mr. P.K.SHAHI
Mr. ARCHANA MEENAKSHEE
Mr. RAJ KUMAR
Mr. ARCHANA SINHA
(In LPA No.521 of 2009)
For the Appellant : Mr. RAJEEV KUMAR SINGH
Mr. NAWAL KISHORE SINGH
Mr. ONKAR KUMAR
Mr. RAKESH KUMAR SINGH
For the Respondent: Mr. (GA9)
Mr. P.K.SHAHI
(In LPA No.1014 of 2009)
For the Appellant : Mr. RAM SUMIRAN RAI
Mr. AJAY
Mr. KRISHNA CHANDRA
For the Respondent: Mr. (GA5)
Mr. P.K.SHAHI
(In LPA No.933 of 2008)
For the Appellant : Mr. RAJEEV KUMAR SINGH
Mr. ONKAR KUMAR
Mr. ARVIND KUMAR SINGH
Mr. NAWAL KISHORE SINGH
For the Respondent: Mr. (GP12)
Mr. P.K.SHAHI
(In LPA No.934 of 2008)
For the Appellant : Mr. RAJEEV KUMAR SINGH
Mr. NAWAL KISHORE SINGH
Mr. ONKAR KUMAR
For the Respondent: Mr. (AAG11)
Mr. P.K.SHAHI
                  4




(In LPA No.956 of 2008)
For the Appellant : Mr. RAJEEV KUMAR SINGH
Mr. ONKAR KUMAR
Mr. NAWAL KISHORE SINGH
Mr. RAKESH KUMAR SINGH
For the Respondent: Mr. (SC12)
Mr. P.K.SHAHI
(In LPA No.1497 of 2009)
For the Appellant : Mr. ARVIND KUMAR SINGH
Mr. RAKESH KUMAR SINGH
For the Respondent: Mr.
(In LPA No.1576 of 2009)
For the Appellant : Mr. RAJEEV KUMAR SINGH
Mr. MRITYUNJAY KUMAR
Mr. NAWAL KISHORE SINGH
Mr. ALOK KUMAR SINGH
Mr. MD.JUBAIR ANSARI
For the Respondent: Mr. (GA3)
Mr. P.K.SHAHI
(In LPA No.816 of 2009)
For the Appellant : Mr. NARESH DIKSHIT
Mr. LALAN KUMAR I
For the Respondent: Mr.
(In LPA No.83 of 2010)
For the Appellant : Mr. RAJEEV KUMAR SINGH
Mr. RAKESH KUMAR SINGH
Mr. ONKAR KUMAR
Mr. MUKESH KUMAR SINGH
Mr. ARVIND KUMAR SINGH
For the Respondent: Mr.
Mr. (SC10)
(In LPA No.125 of 2009)
For the Appellant : Mr. DR.SHASHI S.KISHORE
Mr. SHIVPUJAN SAHAY
Mr. M.K.CHOUDHARY
For the Respondent: Mr. (SC6)
Mr. P.K.SHAHI
(In LPA No.1238 of 2010)
For the Appellant : Mr. SHRUTI SINHA@SHRUTI SINGH
For the Respondent: Mr. (AAG10)
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
                        and
           HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)
5

7. 20.9.2010. Learned Advocate General Mr. P.K Shahi has

appeared for the respondent State of Bihar. He has submitted

that all these appeals relate to the selection of the Police Sub

Inspectors in the Bihar Police. He further submits that the

entire selection is at large before the Hon’ble Supreme court in

S.L.P.No.20279-80 of 2009, S.L.P.No.25288-25289 of 2009

and S.L.P.No.4283 of 2010.

As the Hon’ble Supreme Court is hearing the

matters, these appeals are adjourned sine die.

Post all these appeals for admission after the

decision of the Hon’ble Supreme Court in above matters

pending before it.

(R. M. Doshit, CJ)

(Jyoti Saran, J)

ahk