High Court Patna High Court - Orders

Indrawati Kumari @ Indrawati D vs The State Of Bihar &Amp; Ors on 29 October, 2010

Patna High Court – Orders
Indrawati Kumari @ Indrawati D vs The State Of Bihar &Amp; Ors on 29 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.4830 of 2008
                             DHARMENDRA RAM & ANR
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.10365 of 2008
                        INDRAWATI KUMARI @ INDRAWATI DEVI
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.10366 of 2008
                             URMILA KUMARI & ANR
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.4714 of 2008
                             PRAMILA KUMARI & ANR
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.4710 of 2008
                               CHUNCHUN KUMARI
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.4712 of 2008
                                 PAWAN KUMAR
                                    Versus
                           THE STATE OF BIHAR & ORS
                                     With
                            CWJC No.5055 of 2008
                                GORAKH MANJHI
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

3 29.10.2010 Put up these matters after disposal of SLP

No.24827 of 2010 pending before the Hon’ble Supreme

Court.

Learned counsels will be at liberty to mention

the matters for its listing after disposal of the said SLP.

      Arvind/                         ( J. N. Singh, J.)