High Court Patna High Court - Orders

Wakil Prasad Yadav vs The State Of Bihar &Amp; Ors on 27 August, 2010

Patna High Court – Orders
Wakil Prasad Yadav vs The State Of Bihar &Amp; Ors on 27 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA

CIVIL WRIT JURISDICTION CASE No.10455 OF 2010

============================================
SANJAY KUMAR                     - Petitioner
                 Versus
THE STATE OF BIHAR & ORS        - Respondent(s)
============================================
                 with
CIVIL WRIT JURISDICTION CASE No.10456 OF 2010
============================================
SURESH PRASAD                      - Petitioner
                Versus
THE STATE OF BIHAR & ORS          - Respondent(s)
============================================
                 with
CIVIL WRIT JURISDICTION CASE No.10692 OF 2010
=============================================
WAKIL PRASAD YADAV                     - Petitioner
Versus
THE STATE OF BIHAR & ORS              - Respondent(s)
=============================================
                  with
CIVIL WRIT JURISDICTION CASE No.10735 OF 2010
=============================================
YOGENDRA KUMAR JAISWAL                 - Petitioner
                 Versus
THE STATE OF BIHAR & ORS             - Respondent(s)
=============================================
                  with
CIVIL WRIT JURISDICTION CASE No.10983 OF 2010
=============================================
NAGA RAM                                 Petitioner
                  Versus
THE STATE OF BIHAR & ORS           - Respondent(s)
=============================================
                   with

CIVIL WRIT JURISDICTION CASE No.11540 OF 2010
=============================================
NARAYAN MISHRA                       - Petitioner
                   Versus
THE STATE OF BIHAR & ORS          - Respondent(s)
============================================

Appearance :
(In all writ petitions)
For the Petitioners        : Mr. Vinod Kanth,
                                 Senior Advocate with
                            Mr. Abhinav Shrivastava

(In CWJC No.11540 of 2010)
For the Petitioner         : Mr. Narayan Mishra (In Person)
                                               2




                   For the State          : Mr. P.K. Shahi, Advocate General with
                   (In all cases )          Mr. Lalit Kishore, AAG III with
                                            Mr. Vikash Kumar, Advocate
                   For the Vigilance      : Mr. Arvind Kumar, Advocate with
                                            Mr. Prashant Pratap, Advocate
                   ====================================================
                   CORAM:        HONOURABLE THE CHIEF JUSTICE
                                         and
                                 HONOURABLE MR. JUSTICE JYOTI SARAN

                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3. 27.8.2010. Admit.

The learned Advocate Mr. Vinod Kanth, Senior

Counsel has appeared on behalf of the writ petitioners. Mr.

P.K. Shahi, learned Advocate General appears for the

respondent State.

Learned Advocate for the petitioners has submitted

that pending hearing of these writ petitions, the operation of the

confiscation proceedings under section 13 of the Special Court

constituted under the Bihar Special Courts Act 2009, be stayed.

The prayer is rejected.

At the request of the learned Advocates, post these

writ petitions for final hearing on 18th November 2010 at 2

P.M.

(R. M. Doshit, CJ)

(Jyoti Saran, J)
ahk
3