High Court Patna High Court - Orders

Dharmendra Kumar vs The State Of Bihar & Ors on 12 September, 2011

Patna High Court – Orders
Dharmendra Kumar vs The State Of Bihar & Ors on 12 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
    Civil Writ Jurisdiction Case No.9076 of 2009
                      Manoj Kumar
                          Versus
             The State Of Bihar & Ors
             ----------------------------------

with
Civil Writ Jurisdiction Case No.9235 of 2009
Basudeo Prasad Keshari
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.10035 of 2009
Basudeo Prasad Keshari
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.10036 of 2009
Krishna Gopal
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.10037 of 2009
Ashok Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.10038 of 2009
Wakar Ahmad
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.10039 of 2009
Sita Ram Sah
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.10040 of 2009
Wakar Ahmad
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.10041 of 2009
Krishna Gopal
Versus
The State Of Bihar & Ors
2

———————————-

with
Civil Writ Jurisdiction Case No.10042 of 2009
Sita Ram Sah
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.10890 of 2009
Pradeep Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.10934 of 2009
Sachchidanand Singh @Sachchidanand Prasad Singh
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.11051 of 2009
Dhanik Sao
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.11052 of 2009
Yogendra Paswan
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.11109 of 2009
Arjun Das
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.11938 of 2009
Satish Kumar Sahu
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12061 of 2009
Dharmendra Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12075 of 2009
Shiv Devi & Anr
Versus
3

The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12082 of 2009
Suresh Prasad Mandal
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12108 of 2009
Bindeshwari Prasad Sah
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12112 of 2009
Jai Prakash Sah
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12125 of 2009
Singheshwar Mandal
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12126 of 2009
Paras Nath Jha
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12165 of 2009
Raj Kumari
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12236 of 2009
Parmanand Sah
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12237 of 2009
Chhavi Nath Paswan
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12285 of 2009
Madan Kumar Jaiswal
4

Versus
The State Of Bihar & Ors

3. 12.09.2011. As prayed for by Mr. Suryadeo Yadav, learned

counsel appearing on behalf of Zila Parishad, Munger, put up

these cases on 21.11.2011.

U. K. ( Dinesh Kumar Singh, J)