High Court Patna High Court - Orders

Raghaw Prasad Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 7 September, 2010

Patna High Court – Orders
Raghaw Prasad Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 7 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
               CWJC No.3261 of 1997
                YOGENDRA PRASAD
                       Versus
           THE STATE OF BIHAR & ORS
                        with
                CWJC No.859 of 1997
            KAMLESH NANDAN & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.1898 of 1997
             BASUDEO PRASAD & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.6170 of 1997
         KESHAW PRASAD YADAV & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.6589 of 1997
                 RAJ KUMAR SINGH
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.3533 of 1997
              RAJNISH KUMAR & ANR
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.2381 of 1997
         SHAMBHU SARAN SINGH & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.1124 of 1997
                  SANJAY KUMAR
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.2382 of 1997
            NILABMAR THAKUR & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
               CWJC No.7234 of 1997
          RAM CHANDRA KUMAR & ORS
                       Versus
           THE STATE OF BIHAR & ORS
                        with
         2




        CWJC No.3034 of 1997
          BARUNJAY KUMAR
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.1787 of 1997
SUBHASH CHANDRA SHARMA & ORS
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.2262 of 1997
  RAGHAW PRASAD SINGH & ORS
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.7521 of 1998
 BHUNESHWAR CHOUDHARY & ORS
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.7624 of 1998
    SANTOSH KUMAR JHA & ORS
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.9074 of 1998
       VISHNU KANT SHARMA
                Versus
    THE STATE OF BIHAR & ORS
                  with
         CWJC No.813 of 1999
        MANOJ KUMAR SINGH
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.1555 of 2005
       SURJANANDAN PRASAD
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.5948 of 1997
   AKHILESHWAR PRASAD & ORS
                Versus
    THE STATE OF BIHAR & ORS
                  with
        CWJC No.5025 of 1997
      SUSHIL KUMAR PASWAN
                Versus
    THE STATE OF BIHAR & ORS
              -----------

3

13. 7.9.2010 A supplementary affidavit has been filed atleast in CWJC

No.7521 of 1998 stating therein that a Committee was constituted by

the State to consider the case of regularization of these petitioners.

According to their information, some time a report has also been

submitted by the Committee which will have relevance or reflection on

the dispute raised in all the writ applications.

Obviously, the State counsel has not been instructed and

updated on the issue by his clients, but keeping in mind the statements

made in the supplementary affidavit, let him verify the position and

come with a categorical statement on the next date, which is 16th

September, 2010.

Let this matter be placed in the same position on 16th

September, 2010.

rkp                                        ( Ajay Kumar Tripathi, J.)