High Court Patna High Court - Orders

Hem Kant Roy vs The Govt. Of Bihar &Amp; Ors on 4 April, 2011

Patna High Court – Orders
Hem Kant Roy vs The Govt. Of Bihar &Amp; Ors on 4 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.6639 of 2009
                      AWADHESH KUMAR OJHA & ORS
                                  Versus
                        THE STATE OF BIHAR & ORS
                                   With
                           CWJC No.4855 of 2008
                           DIGAMBAR THAKUR
                                  Versus
                        THE STATE OF BIHAR & ORS
                                   With
                            CWJC No.141 of 2008
                             HEM KANT ROY
                                  Versus
                        THE GOVT. OF BIHAR &ORS
                                   With
                            CWJC No.880 of 2008
                             HEM KANT ROY
                                  Versus
                        THE GOVT. OF BIHAR & ORS
                                   With
                           CWJC No.10925 of 2010
                         MIHIR KUMAR JHA & ORS
                                  Versus
                        THE STATE OF BIHAR & ORS
                                   With
                           CWJC No.11337 of 2010
                       NAND KUMAR MANJHI & ANR
                                  Versus
                        THE STATE OF BIHAR & ORS
                                 -----------

18/ 04.04.2011 The Principal Secretary, Department of

Environment and Forests is present in Court.

An affidavit has been filed to show that

notices have duly been served on all the respondents

in each and every writ application.

Considering the fact that now service of

notice is complete and in most of the cases

respondents have entered appearance. The
2

presumption is that pleadings will complete in all

cases by 28th April.

Let all these matters be listed on priority

basis on 28th April, 2011 within first ten cases.

It is presumed on that date none of the

parties will seek for any adjournment.

Personal appearance of the Principal

Secretary, Department of Environment and Forests is

dispensed with.

DKS/                            (Mridula Mishra, J.)