IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18752 of 2010
NAZIBUDDIN AHMAD & ANR
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.18758 of 2010
BIBI SHAHNAZ & ANR
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.18761 of 2010
KHABIRUDDIN
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.19010 of 2010
KHABIRUDDIN & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
03 20.01.2011 Heard the parties.
Learned counsel for the private respondents submits
that he would be filing counter affidavit within two weeks.
Learned counsel appearing on behalf of the
petitioners informs that C.W.J.C. Nos. 20021 of 2010, 20017
of 2010 and 18925 of 2010 are the writ cases arise out of the
common order passed by the Appellate Authority.
In that view of the matter, list these cases along
with C.W.J.C. Nos. 20021 of 2010, 20017 of 2010 and 18925
of 2010 after three weeks.
(Kishore K. Mandal, J.)
Safik