High Court Patna High Court - Orders

Dhananjay Rai vs State Of Bihar on 4 November, 2011

Patna High Court – Orders
Dhananjay Rai vs State Of Bihar on 4 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Appeal (DB) No.1422 of 2007

                                         Guddu Rai
                                            Versus
                                    The State Of Bihar
                               ----------------------------------

with
Criminal Appeal (DB) No.1362 of 2007
Shambhu Rai
Versus
State Of Bihar

———————————-

with
Criminal Appeal (DB) No.1365 of 2007
Dhananjay Rai
Versus
State Of Bihar

———————————-

with
Criminal Appeal (DB) No.1386 of 2007
Chandrahansh Rai @ Ajit Singh
Versus
State Of Bihar

———————————-

with
Criminal Appeal (DB) No.1400 of 2007
Om Prakash Rai
Versus
State Of Bihar

———————————-

with
Criminal Appeal (DB) No.940 of 2009
Gautam Rai
Versus
State Of Bihar

———————————-

14. 04.11.2011 None of the counsels for the appellants are

ready to argue and all have prayed for adjournment on

14th of November, 2011.
As prayed for, put up this case on 14th of

November, 2011, retaining its position.

(Shyam Kishore Sharma, J)

Shageer (Dinesh Kumar Singh, J)