High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Bihar Cricket Association … on 13 September, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Bihar Cricket Association … on 13 September, 2010
  IN THE HIGH COURT OF JUDICATURE AT PATNA
       LETTERS PATENT APPEAL No.425 of 2010
                  IN
             CWJC 853/2010

 ==========================================
       THE STATE OF BIHAR & ORS - Appellant(s)
                  Versus
BIHAR CRICKET ASSOCIATION &ANR - Respondent(s)

==========================================
                 with

 CIVIL WRIT JURISDICTION CASE No.13668 of 2009

==========================================
BIHAR CRICKET ASSOCIATION &ANR - Petitioner(s)
                 Versus
  THE STATE OF BIHAR & ORS - Respondent(s)

==========================================
                 with

 CIVIL WRIT JURISDICTION CASE No.6650 of 2009

==========================================
       SHRI PREM RANJAN PATEL - Petitioner
                 Versus
     THE STATE OF BIHAR & ORS - Respondent(s)

==========================================
                 with

 CIVIL WRIT JURISDICTION CASE No.6652 of 2009

==========================================
 ASSOCIATION OF BIHAR CRICKET & ANR
                             - Petitioner(s)
                 Versus
    THE STATE OF BIHAR & ORS - Respondent(s)

==========================================
                 with

   CIVIL WRIT JURISDICTION CASE No.338 of 2006

==========================================
 ASSOCIATION OF BIHAR CRICKET - Petitioner(s)
                 Versus
THE BOARD OF CONTROL FOR CRICKET IN INDIA
                         - Respondent
              2




 ==========================================
                  with

   CIVIL WRIT JURISDICTION CASE No.7117 of 2009

 ==========================================
SARAN DISTRICT CRICKET ASSOCIATION - Petitioner
                  Versus
     THE STATE OF BIHAR & ORS - Respondent(s)

 ==========================================
                  with

  CIVIL WRIT JURISDICTION CASE No.2012 of 2009

 ==========================================
  SARAN DISTRICT CRICKET ASSOCIATION
                             - Petitioner(s)
                  Versus
    THE STATE OF BIHAR & ORS - Respondent(s)

 ==========================================
                  with

  CIVIL WRIT JURISDICTION CASE No.7491 of 2008

 ==========================================
SARAN DISTRICT CRICKET ASSOCIATION - Petitioner
                 Versus
THE BOARD OF CONTROL FOR CRICKET IN INDIA
                                - Respondent

 ==========================================
  Appearance:
      (In LPA No.425 of 2010)
      For the Appellant: Mr. RAJESH K.SINGH,
                          AC to AAG2
      For the Respondent: Mr. SATYABIR BHARTI
                            Mr. JITENDRA SINGH
      (In CWJC No.13668 of 2009)
      For the Petitioner: Mr. SATYABIR BHARTI
     For the Respondent:Mr. KAMAL KISHORE SINGH
      (In CWJC No.6650 of 2009)
      For the Petitioner: Mr. RAJESH RANJAN
      For the Respondent nos. 1 & 2:
                          Smt. ANITA SINHA, G.P. IX
      (In CWJC No.6652 of 2009)
      For the Petitioner:
                    Mr. SHANKER KUMAR THAKUR
                   Mr. SANJEEV KUMAR MISHRA
                                   3




                          For the Respondent: Mr. SATYABIR BHARTI
                          (In CWJC No.338 of 2006)
                          For the Petitioner:
                                       Mr. ABHIJEET KUMAR LAL
                                       Mr. AJIT KR.SHUKLA
                          For the Respondent:
                                       Mr. RAJIV KUMAR SINGH
                                       Mr. NAND KISHOR SINGH
                                       Mr. RATNAKAR PANDEY
                                       Mr. ARVIND KUMAR PANDEY
                                       Mr. INDRAJIT SINHA

                          (In CWJC No.7117 of 2009)
                          For the Petitioner:
                          For the Respondent:
                          (In CWJC No.2012 of 2009)
                          For the Petitioner:
                                       Mr. CHANDRASHEKHAR VERMA
                          For the Respondent: Mr. SATYABIR BHARTI
                          (In CWJC No.7491 of 2008)
                          For the Petitioner:
                                       Mr. CHANDRASHEKHAR VERMA
                                       Mr. CHANDRASHEKHAR VERMA
                          For the Respondent:
                                       Mr. KAMLESH KISHORE
                                       Mr. KAMAL KISHOR SINGH

                      ==========================================
                      CORAM: HONOURABLE THE CHIEF JUSTICE
                                and
                              HONOURABLE MR. JUSTICE JYOTI SARAN
                       ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

06. 13.09.2010 Put up all the matters for Admission in due course.



                                        (R.M. Doshit, CJ.)


S.Sb/-                                  (Jyoti Saran, J.)