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.)