IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16682 of 2010
UPENDRA SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.17544 of 2010
GOPAL PRASAD
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.19447 of 2010
ANANDI SINGH @ ANANDI PD.& ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.2 of 2011
SMT.URMILA DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
2. 11.02.2011 Heard learned Counsel for the petitioners and the learned
Counsel for the State.
With the consent of the Counsel for the parties these
applications are being disposed off in similar terms as CWJC No. 13973
of 2009 treating the order dated 14.8.2010/8.9.2010 as a show cause
notice to be replied with and disposed in like manner including a the
direction given therein with regard to filing of show cause etc. within a
maximum period of six weeks from the date of receipt and or
presentation of a copy of this order.
. These writ applications stand disposed.
Snkumar/- (Navin Sinha,J.)