Patna High Court – Orders
Gopal Sharan Singh & Ors vs State Of Bihar on 5 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
D. REF. No.5 of 2010
The State Of Bihar
Versus
WITH
CR. APP (DB) No.465 of 2010
Ravindra Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.471 of 2010
Nand Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.476 of 2010
Gopal Sharan Singh & Ors
Versus
State Of Bihar
WITH
CR. APP (DB) No.479 of 2010
Ram Kewal Sharma
Versus
State Of Bihar
WITH
CR. APP (DB) No.498 of 2010
Nawal Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.499 of 2010
Ashok Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.501 of 2010
Bijendra Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.514 of 2010
Surendra Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.516 of 2010
Girija Singh & Anr
Versus
State Of Bihar
WITH
CR. APP (DB) No.517 of 2010
2
Nandu Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.528 of 2010
Shatrughan Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.563 of 2010
Mithilesh Sharma
Versus
State Of Bihar
WITH
CR. APP (DB) No.565 of 2010
Dharichhan Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.593 of 2010
Babloo Sharma
Versus
State Of Bihar
WITH
CR. APP (DB) No.618 of 2010
Pramod Singh @ Pramod Kr.Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.619 of 2010
Ashok Sharma
Versus
State Of Bihar
WITH
CR. APP (DB) No.621 of 2010
Surendra Singh
Versus
State Of Bihar
WITH
CR. APP (DB) No.641 of 2010
Navin Kumar
Versus
The State Of Bihar
WITH
CR. APP (DB) No.658 of 2010
Sunil Kumar
Versus
The State Of Bihar
WITH
CR. APP (DB) No.845 of 2010
Chandeshwar Singh
3
Versus
The State Of Bihar
-----------
05 05.09.2011 In view of the fact that all the learned counsels for the
appellants including amicus curiae have already received complete
paper books, the case is ready for final hearing on day to day
basis.
Considering the aforesaid, with consent of learned
counsels for the appellants including the learned Senior Counsels
appearing in different appeals, list this case on 14th November,
2011 as first case for hearing, subject to over night part heard
matter, if any. Let it be noted that once this case is listed it would
be heard on day to day basis.
(Navaniti Prasad Singh, J.)
Trivedi/ (Ashwani Kumar Singh, J.)