IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4767 of 2010
RAMESH NANDAN
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.4768 of 2010
DINESH KUMAR
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.4771 of 2010
RAJIV RANJAN
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.4772 of 2010
MANOJ KUMAR YADAV
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.4776 of 2010
ARUN KUMAR
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.4910 of 2010
RAMDEO PRASAD
Versus
THE STATE OF BIHAR & ORS
with
MJC No.4911 of 2010
PRAMOD KUMAR
Versus
THE STATE OF BIHAR & ANR
with
MJC No.4992 of 2010
SWARAJYA KUMAR SHANDILYA
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.4998 of 2010
MANISH KUMAR
Versus
THE STATE OF BIHAR & ORS.
-----------
4. 20.4.21011 In the show cause filed in M.J.C.
No.4767/2010 on behalf of opposite party No.8,
-2-
Vigilance Commissioner, it is stated that the
contractors are not in the periphery of the
investigation and the charge-sheet has been
submitted against other accused persons after the
close of the investigation.
Learned counsel for the State prays for
further four weeks’ time in the light of the stand
taken by the Vigilance Department to file a
further show cause in the matter.
Put up on 18.5.2011.
VPS ( Ramesh Kumar Datta, J. )