IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.65 of 2002
HARIDWAR PANDEY
Versus
STATE OF BIHAR THRU.VIGI.COMM.
with
Cr.Misc. No.18970 of 2001
HARIDWAR PANDEY
Versus
STATE OF BIHAR THRU. VIG.
with
CR. WJC No.112 of 2003
SRI HARIDWAR PANDEY
Versus
STATE OF BIHAR THRU.VIGI.COMM.
with
CR. WJC No.113 of 2003
SRI HARIDWAR PANDEY
Versus
STATE OF BIHAR THRU.VIGI.COMM.
with
CR. WJC No.199 of 2003
HARIDWAR PANDEY
Versus
STATE OF BIHAR THRU.VIGILANCE
with
CR. WJC No.235 of 2003
HARIDWAR PANDEY
Versus
STATE OF BIHAR THRU. VIG.
with
CR. WJC No.466 of 2004
SAHJADI KHATOON
Versus
STATE OF BIHAR & ORS
-----------
21. 28.10.2010 Having heard Mr. Haridwar Pandey in
person, who normally ought to have not
appeared after recording of his own prayer
in the earlier order of this Court dated
7.5.2010 that he will be represented by a
lawyer and also taking into account he had
tried to influence this Court by sending a
letter dated 23.10.2010 by name, which has
2
been kept on record, insinuating all the
Judges of this Court in general and few of
them in particular, this Court is totally
shocked with his conduct and hence not
inclined to hear these specially assigned
cases.
Let these cases accordingly be
placed before any other appropriate bench
after obtaining permission of Hon’ble the
Chief Justice.
(Mihir Kumar Jha,J.)
Surendra/