IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.831 of 2009
AJAY KUMAR & ORS
Versus
THE STATE OF BIHAR & ORS
with
LPA No.1214 of 2009
CHANDRA SHEKHAR KUMAR & ORS
Versus
THE STATE OF BIHAR & ORS
with
LPA No.1287 of 2009
MANJAY KUMAR
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.19 of 2010
MD.WAKAR & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.499 of 2009
RAJ KUMAR PANDEY & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.10698 of 2010
DINESH KUMAR SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.498 of 2011
SUSHIL KUMAR & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
13/ 09.03.2011 Learned Senior Counsels for the
applicants have submitted that in all the
Interlocutory Applications seeking
intervention of the applicants in the
L.P.A. and writ petitions necessary court
fees have already been paid.
After hearing Counsel for the
2
parties, this Court directs the Registry to
list those Interlocutory Applications
treating the same as writ petitions,
provided court fees, synopsis and necessary
affidavits are filed.
Put up on Monday i.e. 14.03.2011
retaining the position along with the writ
petitions.
(T. Meena Kumari, J.)
(Shyam Kishore Sharma, J.)
kksinha/-