High Court Patna High Court - Orders

Md.Nabijan vs The State Of Bihar &Amp; Ors on 25 October, 2010

Patna High Court – Orders
Md.Nabijan vs The State Of Bihar &Amp; Ors on 25 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.1618 of 2008
                                  SURESH PRASAD
                                         Versus
                            THE STATE OF BIHAR & ORS
                                           with
                                CWJC No.945 of 2010
                             RAJ KUMAR SINGH & ANR
                                         Versus
                            THE STATE OF BIHAR & ORS
                                           with
                               CWJC No.2034 of 2010
                                    MD.NABIJAN
                                         Versus
                            THE STATE OF BIHAR & ORS
                                           with
                               CWJC No.3565 of 2010
                                   NARESH SINGH
                                         Versus
                            THE STATE OF BIHAR & ORS
                                           with
                               CWJC No.9716 of 2009
                              SHYAM KISHORE SINGH
                                         Versus
                            THE STATE OF BIHAR & ORS
                                           with
                               CWJC No.10251 of 2009
                  UDAY NARAIN SHARMA @ UDAI NARAIN SINGH
                                         Versus
                            THE STATE OF BIHAR & ORS
                                            With
                               CWJC No.3797 of 2010
                              SRI RAM MURTI PRASAD
                                     Versus
                            THE STATE OF BIHAR & ORS.
                                      -----------

5. 25.10.2010 As prayed for on behalf of the petitioners, with consent of

the other side, list these cases after two weeks to enable filing of the

supplementary affidavit.

      PNM                                        (Shailesh Kumar Sinha, J.)