High Court Patna High Court - Orders

Savita Kumari vs The State Of Bihar & Ors on 2 September, 2011

Patna High Court – Orders
Savita Kumari vs The State Of Bihar & Ors on 2 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
    Civil Writ Jurisdiction Case No.13391 of 2006
                     Rupesh Kumar
                          Versus
             The State Of Bihar & Ors
             ----------------------------------

with
Civil Writ Jurisdiction Case No.13689 of 2006
Amit Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.13749 of 2006
Karuna Kumari
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14136 of 2006
Savita Kumari
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14184 of 2006
Pradeep Kumar Singh
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14831 of 2006
Santosh Kumar Singh
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14842 of 2006
Ram Binod Singh
Versus
The State Of Bihar & Ors

———————————-

2

with
Civil Writ Jurisdiction Case No.14920 of 2006
Gore Lal
Versus
The State Of Bihar & Ors

6 02.09.2011 As prayed, let this matter be placed on

16.9.2011 under the same heading.

Spd/- ( Dr. Ravi Ranjan, J.)