IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.8722 of 2011
Md.Nausad Alam & Anr
Versus
The State Of Bihar & Ors
----------------------------------
with
Civil Writ Jurisdiction Case No.8908 of 2011
Uma Shankar
Versus
The State Of Bihar & Ors
———————————-
with
Civil Writ Jurisdiction Case No.8949 of 2011
Md.Zulfikar Ali Bhutto
Versus
The State Of Bihar & Ors
———————————-
2 19.8.2011 All these three writ applications will be listed together for
admission as common question of fact and law emerge. Learned
counsel for the State is directed to file counter affidavit within six
weeks. Matter will be listed within top thirty cases after six weeks.
( Ajay Kumar Tripathi, J.)
RPS