High Court Patna High Court - Orders

Ram Naresh Prasad vs The State Of Bihar & Ors on 27 September, 2011

Patna High Court – Orders
Ram Naresh Prasad vs The State Of Bihar & Ors on 27 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
  Civil Writ Jurisdiction Case No.10255 of 2009
         Sita Ram Kamti @ Sita Ram Kama
                          Versus
             The State Of Bihar & Ors
              ----------------------------------

with
Civil Writ Jurisdiction Case No.10331 of 2009
Ram Kumar Ram
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.10612 of 2009
Devendra Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.11730 of 2009
Mithilesh Mishra
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14502 of 2009
Ram Narayan Yadav
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14521 of 2009
Smt.Lalita Kumari
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14532 of 2009
Dinesh Prasad Kapri
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14547 of 2009
Jai Prakash Prasad
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14670 of 2009
Krishna Mohan
2

Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14746 of 2009
Rabindra Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14760 of 2009
Lakshman Kumar Jha
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14763 of 2009
Bhogendra Yadav
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14809 of 2009
Satrughan Prasad Sinha
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14823 of 2009
Satya Narayan Suman
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14825 of 2009
Ramashray Prasad
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14854 of 2009
Narayan Kumar Singh
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14861 of 2009
Birendra Kumar
Versus
The State Of Bihar & Ors

———————————-

3

with
Civil Writ Jurisdiction Case No.14862 of 2009
Rajendra Mandal
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14864 of 2009
Nilam Devi
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14885 of 2009
Indu Bala Srivastava
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.15040 of 2009
Pradeep Kumar Roy
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14519 of 2009
Daya Shankar Mishra
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.15245 of 2009
Ram Naresh Prasad
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.15563 of 2009
Dinesh Prasad Sah
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.15590 of 2009
Ganesh Prasad Mehta
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.15992 of 2009
Ram Kumar Karn
4

Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.15993 of 2009
Bipin Bihari Labh
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.16261 of 2009
Ram Naresh Rai
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.16263 of 2009
Kedar Rai
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.17681 of 2009
Smt.Manju Devi
Versus
The State Of Bihar & Ors

06. 27.09.2011 Counsel, appearing for the State, prays

for some time, as petitioner has filed supplementary

affidavit in each case for amending the prayer. The

original prayer was for regularization and the

additional prayer made by way of supplementary

affidavit relates to quashing of the report submitted

by the Five-Men Committee.

Put up this matter on 3rd of November,

2011, retaining its position.

SKM (Mridula Mishra, J.)