IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4495 of 2011
Md.Haroon Rashid & Ors
Versus
The State Of Bihar & Ors
----------------------------------
with
Civil Writ Jurisdiction Case No.17311 of 2010
Ajeet Kumar & Ors
Versus
The State Of Bihar & Ors
———————————-
with
Civil Writ Jurisdiction Case No.17322 of 2010
Md.Asim Zafar & Ors
Versus
The State Of Bihar & Ors
———————————-
with
Civil Writ Jurisdiction Case No.15569 of 2011
Madhuri Kumari & Ors
Versus
The State Of Bihar & Ors
———————————-
with
Civil Writ Jurisdiction Case No.9538 of 2011
Sanjari Khatoon & Ors
Versus
The State Of Bihar & Ors
———————————-
with
Civil Writ Jurisdiction Case No.16663 of 2011
Nilam Kumari @ Neelam Kumari
Versus
The State Of Bihar & Ors
———————————-
5. 13.10.2011 As prayed for by learned Additional Advocate
General No. 2, put up on 17th October, 2011 to enable him to
file the counter affidavit in the matter indicating clearly the
stand of the State in this regard.
S.Pandey (Ramesh Kumar Datta, J.)