High Court Patna High Court - Orders

Dhananjay Kumar Jha vs The State Of Bihar & Ors on 28 September, 2011

Patna High Court – Orders
Dhananjay Kumar Jha vs The State Of Bihar & Ors on 28 September, 2011
  IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5101 of 2010
                  Sujit Kumar
                     Versus
         The State Of Bihar & Ors
     ----------------------------------

with
Civil Writ Jurisdiction Case No.6001 of 2010
Ranjeet Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6020 of 2010
Kumari Prabha Sinha
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6915 of 2010
Nitesh Kumar Jha
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.7029 of 2010
Kriti Bhushan Bharti
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5428 of 2010
Raghunath Prasad
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5213 of 2010
Kunal Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5212 of 2010
Md.Mojahid Alam
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5114 of 2010
Vinay Kumar
Versus
2

The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4631 of 2010
Ashwani Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4624 of 2010
Archana Sinha
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4634 of 2010
Ramashankar Prasad
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4715 of 2010
Nawab Minhaj Ali
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4696 of 2010
Md.Meraj Alam
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5185 of 2010
Ranju Kumari
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9185 of 2010
Rakesh Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6875 of 2010
Vikash Kumar Paswan
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6576 of 2010
3

Munna Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5173 of 2010
Sukesh Kumar @ Sukesh Kr.Vidya
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5499 of 2010
Arbind Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4569 of 2010
Hari Shankar Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.7297 of 2010
Dhananjay Kumar Jha
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4679 of 2010
Nawal Kishore Kushwaha @ Nawal
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9114 of 2010
Amresh Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4640 of 2010
Chandra Kanta
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.4644 of 2010
Manoj Kumar
Versus
The State Of Bihar & Ors

———————————-

4

with
Civil Writ Jurisdiction Case No.4645 of 2010
Vijay Kumar Sharma
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5052 of 2010
Nitesh Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5158 of 2010
Nasir Ahmad
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5248 of 2010
Md.Afroz Alam
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.5365 of 2010
Rakesh Kumar Rai
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6055 of 2010
Dilip Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.6838 of 2010
Sumit Ranjan
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.7260 of 2010
Manish Kumar
Versus
The State Of Bihar & Ors

———————————-

6. 28.9.2011. In this batch of writ petitions, although
5

notice issued to the respondent no.7 M/s Globrin

System & Solutions Ltd. was served in ten of the

cases out of 34 cases, but notice returned

unserved in the rest 24 cases.

In that view of the matter, this court by

order dated 10.8.2011 directed the cases in

which notices issued had returned unserved, to

be listed together with the cases in which the

notice had been duly served on the private

respondent no.7 who has filed his appearance

through a counsel, namely, Mr. Chakradhari

Sharan Singh.

All the cases have been listed pursuant

to the office note regarding non service of

notice.

Mr. Amit Kumar Singh, learned counsel, on

instructions of Mr. Chakradhari Sharan Singh,

learned counsel appearing for the respondent

no.7, in 10 of the 34 cases, submits that

although he has appeared through Vakalatnama in

ten cases, he would be informing the respondent

no.7 regarding the rest of the 24 cases advising

him for filing his appearance in the remaining

cases.

In view of the said submissions, the

notice issued to respondent no.7 in the rest of
6

the 24 cases in which it has returned unserved,

shall be deemed to have been served through his

learned counsel namely, Mr. Chakradhari Sharan

Singh.

Office to proceed accordingly.

ahk
(Jyoti Saran, J.)