Patna High Court – Orders
Thakur Gyan Prakash Sinha vs State Of Bihar &Amp; Ors. on 24 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
                MJC No.591 of 2010
         THAKUR GYAN PRAKASH SINHA
                       Versus
             STATE OF BIHAR & ORS.
                        with
               MJC No.1002 of 2010
                   BHARAT SINGH
                       Versus
             STATE OF BIHAR & ORS.
                        with
               MJC No.1003 of 2010
             BRAJ NANDAN KISHORE
                       Versus
             STATE OF BIHAR & ORS.
                        with
               MJC No.1004 of 2010
               ANAND MOHAN SINHA
                       Versus
             STATE OF BIHAR & ORS.
                        with
               MJC No.1005 of 2010
              ASHOK KUMAR VERMA
                       Versus
             STATE OF BIHAR & ORS.
                        with
               MJC No.1006 of 2010
                AMAR NATH THAKUR
                       Versus
             STATE OF BIHAR & ORS.
                        with
                MJC No.997 of 2010
              SATYA PRAKASH SINHA
                       Versus
             STATE OF BIHAR & ORS.
                        with
                MJC No.998 of 2010
              SHYAMA KANT MISHRA
                       Versus
             STATE OF BIHAR & ORS.
                        with
                MJC No.589 of 2010
                  QURBAN HAIDER
                       Versus
             STATE OF BIHAR & ORS.
                        with
                MJC No.590 of 2010
            SURENDRA NATH PANDEY
                       Versus
             STATE OF BIHAR & ORS.
                                         2
                                                   -----------
2. 24.11.2010 Heard learned counsel for the Baba
Saheb Bheem Rao Ambedkar University, for the Jai
Prakash University as also for the State.
Prayer for time to file show cause.
List on the 12th of January, 2010, at the
same position.
It is made clear that any further
adjournment for filing of show cause to any opposite
parties shall only be upon imposition of appropriate
costs.
P. Kumar ( Navin Sinha, J.)