High Court Patna High Court - Orders

Md.Usman vs State Of Bihar on 19 September, 2011

Patna High Court – Orders
Md.Usman vs State Of Bihar on 19 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Miscellaneous Jurisdiction Case No.1635 of 2007
                                         Md.Usman
                                            Versus
                                      State Of Bihar
                               ----------------------------------

with
Miscellaneous Jurisdiction Case No.2212 of 2007
Krishna Murari Prasad @ Murari
Versus
State Of Bihar & Ors

———————————-

with
Miscellaneous Jurisdiction Case No.1761 of 2007
Virendra Pandey
Versus
State Of Bihar

———————————-

with
Miscellaneous Jurisdiction Case No.3036 of 2006
Ballabh Prasad Singh Chaudhary
Versus
State Of Bihar & Ors

———————————-

with
Miscellaneous Jurisdiction Case No.1774 of 2007
Dr.Vijay Kumar
Versus
State Of Bihar & Ors

———————————-

with
Miscellaneous Jurisdiction Case No.2947 of 2007
Om Prakash Paswan & Ors
Versus
State Of Bihar & Anr

———————————-

with
Miscellaneous Jurisdiction Case No.1860 of 2007
Indradeo Prasad & Ors
Versus
State Of Bihar & Ors

———————————-

10 19.9.2011 Learned counsel for the petitioners and the State are

present.

Learned counsel appearing for the State today again

prays for time for filing supplementary show cause in all the
-2-

above cases except in MJC No.1635 of 200.

As prayed for, list this case after three weeks.

However, in case no supplementary show cause is filed

in all the above cases, except in MJC No.1635 of 2007, within the

aforesaid time, a cost of Rs.2,000/- (Two thousand) would be

payable in the case in which the supplementary show cause is not

filed and to be deposited with the Patna High Court Legal Aid

Committee.

PNM (Shailesh Kumar Sinha, J.)