PETITIONER: ASHWANI KUMAR & ORS. ETC. ETC. Vs. RESPONDENT: STATE OF BIHAR & ORS. ETC. ETC. DATE OF JUDGMENT16/11/1995 BENCH: RAMASWAMY, K. BENCH: RAMASWAMY, K. HANSARIA B.L. (J) CITATION: JT 1995 (8) 563 1995 SCALE (6)779 ACT: HEADNOTE: JUDGMENT:
WITH
CIVIL APPEAL NOS. 10760-11058, 11062-66 OF 1995
(Arising out of SLP (C) Nos.13203-13, 13137-40, 13933-34,
14009-30, 14031-36, 14037-42, 14050-67, 16237-38, 15281-435,
17114, 17292-94, 17459, 19408, 21949, 23059, 22650-69,
22671-77, 22678-87, 22688-92/94, 1041/95, S.L.P. (C)
Nos.26268-70, 26273-74/95 (CC Nos.254/95, 255/95), S.L.P.
(C) No.2/95, SLP (C) No.26275 (CC No.1557)/95 SLP
(C)No.26278-83/95 (CC 2302)/95,SLP (C) Nos. 8110, 11091,
8164-66, 13548/95 and 8900/95)
O R D E R
In view of disagreement, we direct the Registry to
place all the matters before a Bench of three Judges for
decision.