High Court Patna High Court - Orders

Ram Kewal Sharma vs State Of Bihar on 5 August, 2011

Patna High Court – Orders
Ram Kewal Sharma vs State Of Bihar on 5 August, 2011
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/