IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.48216 of 2008
Sri T.Uttam Reddy
Versus
The State Of Bihar & Anr
----------------------------------
with
Criminal Miscellaneous No.48259 of 2008
Sri T.Uttam Reddy
Versus
The State Of Bihar & Anr
———————————-
with
Criminal Miscellaneous No.48242 of 2008
Mrs.C.Girija Reddy & Ors
Versus
The State Of Bihar & Anr
———————————-
with
Criminal Miscellaneous No.48339 of 2008
Mrs.C.Girija Reddy & Ors
Versus
The State Of Bihar & Anr
———————————-
with
Criminal Miscellaneous No.48349 of 2008
Mrs.C.Girija Reddy & Ors
Versus
The State Of Bihar & Anr
———————————-
with
Criminal Miscellaneous No.48396 of 2008
M/S Sol Pharmaceuticals Ltd. Thru. C.Chandrasekara
Reddy & another
Versus
The State Of Bihar & Anr
———————————-
with
Criminal Miscellaneous No.48405 of 2008
M/S Sol Pharmaceuticals Ltd. & Anr
Versus
The State Of Bihar & Anr
———————————-
with
2Criminal Miscellaneous No.48411 of 2008
M/S Sol Pharmaceuticals Ltd. Thru. C.Chandrasekara
Reddy & another
Versus
The State Of Bihar & Anr
———————————-
with
Criminal Miscellaneous No.48604 of 2008
Mrs.C.Girija Reddy & Ors
Versus
The State Of Bihar & Anr
———————————-
with
Criminal Miscellaneous No.48605 of 2008
Sri T.Uttam Reddy
Versus
The State Of Bihar & Anr
———————————-
6. 4.11.2011. As prayed for on behalf of the petitioners, post
these matters under the same heading after two weeks
retaining their position.
(Rajendra Kumar Mishra, J)
P.S.