IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3261 of 1997
YOGENDRA PRASAD
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.859 of 1997
KAMLESH NANDAN & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.1898 of 1997
BASUDEO PRASAD & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.6170 of 1997
KESHAW PRASAD YADAV & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.6589 of 1997
RAJ KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.3533 of 1997
RAJNISH KUMAR & ANR
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.2381 of 1997
SHAMBHU SARAN SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.1124 of 1997
SANJAY KUMAR
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.2382 of 1997
NILABMAR THAKUR & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.7234 of 1997
RAM CHANDRA KUMAR & ORS
Versus
THE STATE OF BIHAR & ORS
with
2
CWJC No.3034 of 1997
BARUNJAY KUMAR
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.1787 of 1997
SUBHASH CHANDRA SHARMA & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.2262 of 1997
RAGHAW PRASAD SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.7521 of 1998
BHUNESHWAR CHOUDHARY & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.7624 of 1998
SANTOSH KUMAR JHA & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.9074 of 1998
VISHNU KANT SHARMA
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.813 of 1999
MANOJ KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.1555 of 2005
SURJANANDAN PRASAD
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.5948 of 1997
AKHILESHWAR PRASAD & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.5025 of 1997
SUSHIL KUMAR PASWAN
Versus
THE STATE OF BIHAR & ORS
-----------
3
13. 7.9.2010 A supplementary affidavit has been filed atleast in CWJC
No.7521 of 1998 stating therein that a Committee was constituted by
the State to consider the case of regularization of these petitioners.
According to their information, some time a report has also been
submitted by the Committee which will have relevance or reflection on
the dispute raised in all the writ applications.
Obviously, the State counsel has not been instructed and
updated on the issue by his clients, but keeping in mind the statements
made in the supplementary affidavit, let him verify the position and
come with a categorical statement on the next date, which is 16th
September, 2010.
Let this matter be placed in the same position on 16th
September, 2010.
rkp ( Ajay Kumar Tripathi, J.)