High Court Patna High Court - Orders

Shatrughana Thakur vs The State Of Bihar & Ors on 12 August, 2011

Patna High Court – Orders
Shatrughana Thakur vs The State Of Bihar & Ors on 12 August, 2011
                  1




IN THE HIGH COURT OF JUDICATURE AT PATNA
      Civil Writ Jurisdiction Case No.6557 of 2007
                       Durga Kumari
                            Versus
               The State Of Bihar & Ors
               ----------------------------------

with
Civil Writ Jurisdiction Case No.7741 of 2007
Rama Bharti
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.7755 of 2007
Sachidanand Singh
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.7766 of 2007
Md.Fuzel Ahmad
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.7886 of 2007
Rajendra Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.7901 of 2007
Vijay Kumar Srivastava
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.7937 of 2007
Dhurendra Kumar Singh
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9011 of 2007
Rakesh Kumar & Anr
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9017 of 2007
Om Prakash Singh
Versus
2

The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9018 of 2007
Rima Kumari & Ors
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9039 of 2007
Jyotsna Prakash
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9052 of 2007
Harendra Ram Harijan
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9053 of 2007
Babita Kumari
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9093 of 2007
Ganga Prasad Mahto
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9099 of 2007
Birendra Kumar Sah
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9112 of 2007
Shatrughana Thakur
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9133 of 2007
Pawan Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9137 of 2007
3

Bhola Kumar Yadav
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9169 of 2007
Md.Jalaluddin
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9173 of 2007
Kumari Kiran
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9203 of 2007
Dharmendra Kumar Singh
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.9228 of 2007
Deepak Kumar
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.8980 of 2007
Manoj Kumar Paswan
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.8896 of 2007
Akhilesh Kumar Singh
Versus
The State Of Bihar & Ors

———————————-

with
Civil Writ Jurisdiction Case No.8981 of 2007
Md.Naushad Alam
Versus
The State Of Bihar & Ors

———————————-

3. 12.8.2011 These cases have been listed under the heading ‘to be

mentioned’ pointing out that though the order was passed on

13.7.2011 but inadvertently the date of the order has been typed as
4

‘3.7.2011’ in stead of ‘13.7.2011’.

That being so, the date of the order be read as

‘13.7.2011’ in stead of ‘3.7.2011’.

In view of the fact that such typographical error has

deprived the petitioners in getting the certified copy of the order as

also filing the complaint before the District Teachers Appellate

Authority, the time given for filing of such complaint is also

extended by a further period of six weeks from today.

The order dated 3.7.2011 shall stand modified to the

aforementioned extent.

(Mihir Kumar Jha,J.)

Surendra/