IN THE HIGH COURT OF JUDICATURE AT PATNA
D. REF. No.5 of 2010
The State of Bihar
Versus
with
CR. APP (DB) No.465 of 2010
Ravindra Singh
Versus
State of Bihar
with
CR. APP (DB) No.471 of 2010
Nand Singh
Versus
State of Bihar
with
CR. APP (DB) No.476 of 2010
Gopal Sharan Singh & Ors
Versus
State of Bihar
with
CR. APP (DB) No.479 of 2010
Ram Kewal Sharma
Versus
State of Bihar
with
CR. APP (DB) No.498 of 2010
Nawal Singh
Versus
State of Bihar
with
CR. APP (DB) No.499 of 2010
Ashok Singh
Versus
State of Bihar
with
CR. APP (DB) No.501 of 2010
Bijendra Singh
Versus
State of Bihar
with
CR. APP (DB) No.514 of 2010
Surendra Singh
Versus
State Of Bihar
with
CR. APP (DB) No.516 of 2010
Girija Singh & Anr
Versus
State of Bihar
with
CR. APP (DB) No.517 of 2010
2
Nandu Singh
Versus
State of Bihar
with
CR. APP (DB) No.528 of 2010
Shatrughan Singh
Versus
State Of Bihar
with
CR. APP (DB) No.563 of 2010
Mithilesh Sharma
Versus
State of Bihar
with
CR. APP (DB) No.565 of 2010
Dharichhan Singh
Versus
State of Bihar
with
CR. APP (DB) No.593 of 2010
Babloo Sharma
Versus
State of Bihar
with
CR. APP (DB) No.618 of 2010
Pramod Singh @ Pramod Kr.Singh
Versus
State of Bihar
with
CR. APP (DB) No.619 of 2010
Ashok Sharma
Versus
State of Bihar
with
CR. APP (DB) No.621 of 2010
Surendra Singh
Versus
State of Bihar
with
CR. APP (DB) No.641 of 2010
Navin Kumar
Versus
The State of Bihar
with
CR. APP (DB) No.658 of 2010
Sunil Kumar
Versus
The State of Bihar
with
CR. APP (DB) No.845 of 2010
Chandeshwar Singh
3
Versus
The State of Bihar
-----------
3. 05.08.2011 Today, when the appeals were to be taken up along with this
death reference, learned lawyers for the appellants pointed out that
paper books have not yet been supplied to them. They had approached
the office, which informed them that only two sets of extra paper
books were prepared which have been given to an Amicus Curiae
appointed by the Court and one of the lawyers for the appellants. There
are 20 appeals with at least seven sets of lawyers appearing.
In view of the aforesaid, we direct the office to prepare at
least ten extra sets of complete briefs.
Let the complete sets of paper books be handed over to
office of Mr. Pushkar Narayan Shahi, Senior counsel, Mr. Krishna
Prasad Singh, Senior Counsel, Mr. Kanhiya Prasad Singh, Senior
Counsel, Mr. Ram Suresh Rai, Senior counsel, Mr. Ashok Kumar,
Adv., Mr. Sunil Kumar, Adv and Mr. Laxmi Kant Sharma, Adv.
Once the office serves complete copies of the briefs on the
counsels aforesaid, these cases be listed by office under the heading
“for orders” for fixing the date of hearing.
It is expected that the office would complete the process
within two weeks.
(Navaniti Prasad Singh, J.)
(Ashwani Kumar Singh, J.)
Sanjeet/