High Court Patna High Court - Orders

Ranjit Kumar Yadav &Amp; Ors vs The State Of Bihar &Amp; Ors on 16 September, 2010

Patna High Court – Orders
Ranjit Kumar Yadav &Amp; Ors vs The State Of Bihar &Amp; Ors on 16 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.15367 of 2010
                              RANJIT KUMAR YADAV & ORS
                                           Versus
                               THE STATE OF BIHAR & ORS
                                         -----------

02/ 16.09.2010 In view of the fact that all the petitioners have filed this

writ petition for the same cause of action, let defect nos. (j) & (k)

of stamp report dated 08.09.2010 be ignored.

Heard learned counsel for the petitioners, learned

counsel for the State and its authorities (respondent nos. 1 to 6) as

well as learned counsel for respondent nos. 7 and 8.

As prayed by learned counsel for both set of

respondents, two weeks time is allowed to them to seek

instructions and file their respective counter affidavits.

Put up this case on 30th of September, 2010 under the

same heading retaining its position and on that date the question of

interim relief shall also be considered.

(S. N. Hussain, J.)

Sunil