IN THE HIGH COURT OF JUDICATURE AT PATNA Death Reference No.5 of 2010 The State Of Bihar Versus ----------------------------------
with
Criminal Appeal (DB) No.465 of 2010
Ravindra Singh
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.471 of 2010
Nand Singh
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.476 of 2010
Gopal Sharan Singh & Ors
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.479 of 2010
Ram Kewal Sharma
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.498 of 2010
Nawal Singh
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.499 of 2010
Ashok Singh
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.501 of 2010
Bijendra Singh
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.514 of 2010
Surendra Singh
Versus
2
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.516 of 2010
Girija Singh & Anr
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.517 of 2010
Nandu Singh
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.528 of 2010
Shatrughan Singh
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.563 of 2010
Mithilesh Sharma
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.565 of 2010
Dharichhan Singh
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.593 of 2010
Babloo Sharma
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.618 of 2010
Pramod Singh @ Pramod Kr.Singh
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.619 of 2010
Ashok Sharma
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.621 of 2010
3
Surendra Singh
Versus
State Of Bihar
———————————-
with
Criminal Appeal (DB) No.641 of 2010
Navin Kumar
Versus
The State Of Bihar
———————————-
with
Criminal Appeal (DB) No.658 of 2010
Sunil Kumar
Versus
The State Of Bihar
———————————-
with
Criminal Appeal (DB) No.845 of 2010
Chandeshwar Singh
Versus
The State Of Bihar
———————————-
4 16/08/2011 These cases have been listed under the heading “To
be Mentioned” as office has pointed out its practical difficulty
in preparing a large number of complete paper books. It has
pointed out that the paper book runs into about two thousand
pages and preparing the same in requisite number of sets
would not only entail very heavy expenses but also would be
impractical in view of infrastructure available for the said
purpose. The appeals would take for a considerable period of
time when the appellants will remain behind the bar under the
orders of death sentence.
In view of the aforesaid this Court feels that the only
way to expedite the hearing of these appeals is to make
available to the appellants one set of paper book, so that all
counsels, who required paper book to appear in the case
4
would get set prepared from the said supplied copy, which
would be returned to the Court after requisite sets are made.
The Court requested the learned counsel for the appellants to
see that they prepared the paper book within the shortest
period possible, preferably within two weeks of receipt of the
paper book from the Court.
It is pointed out by the Court Master that a copy is
available in the Court. We request Mr. Krishna Prasad Sinha
learned Senior Counsel to instruct any of his juniors to receipt
the same today from Court Master.
List these cases, under the same heading, on
5.9.2011, for fixing the date of hearing in the matter.
Singh ( Navaniti Prasad Singh, J.)
(Ashwani Kumar Singh,J)