High Court Patna High Court - Orders

Samastipur Prakhand Matasyajivi … vs The State Of Bihar & Ors on 12 September, 2011

Patna High Court – Orders
Samastipur Prakhand Matasyajivi … vs The State Of Bihar & Ors on 12 September, 2011
 IN THE HIGH COURT OF JUDICATURE AT PATNA
      Civil Writ Jurisdiction Case No.11342 of 2011
                    Rishikesh Kashyap
                            Versus
               The State Of Bihar & Anr
               ----------------------------------

with
Civil Writ Jurisdiction Case No.11852 of 2011
Singhwara Prakhand Matasyajivi Sahyog Samiti Ltd. & Anr
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.11880 of 2011
Motipur Prakhand Matasyajivi Sahoyg Samiti Ltd.

Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.11906 of 2011
Satya Narayan Singh & Anr
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.11943 of 2011
Samastipur Prakhand Matasyajivi Sahkari Samiti Ltd. & Ors
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12558 of 2011
Barharia Prakhand Fisheries Co-Operative Societies Ltd.

Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12582 of 2011
Korha Matsyajibi Sahyog Samiti Ltd. & Anr
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12607 of 2011
2

Darauli Prakhand Matsyajivi Sahyog Sammittee Ltd.

Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12699 of 2011
Raghunathpur Prakhand Fishries Co-Operative Societies
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.13173 of 2011
Rivilganj Prakhand Matasyajivi Sahyog Samiti Limited
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.13199 of 2011
Manjhi Prakhad Fisheries Co-Operative Society Limited
Thruou
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.13271 of 2011
Bisfi Prakhand Matasyajivi Sahoyog Samiti Limited
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.13966 of 2011
Tardih Prakhand Matasyajivi Sahyog Samiti Limted
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14208 of 2011
Ajam Nagar Thana Matasyajivi Sahyog Samiti Ltd.

Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.12757 of 2011
Rajoun Prakhand Matasyajibi Sahyog Samiti Ltd.

3

Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14060 of 2011
Sarwan Sahni
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14132 of 2011
Sahendra Mandal
Versus
The State Of Bihar & Ors

———————————-
3 12.09.2011 As prayed on behalf of the parties, put up these

cases on Monday next (19.09.2011) under the same

heading retaining their position.

In the meantime, learned counsel for the State

may also seek instruction and file counter affidavit, if

required.

SC ( Dr. Ravi Ranjan, J.)