Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Bihar Cricket Association … on 13 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.425 of 2010
IN
CWJC 853/2010
==========================================
THE STATE OF BIHAR & ORS - Appellant(s)
Versus
BIHAR CRICKET ASSOCIATION &ANR - Respondent(s)
==========================================
with
CIVIL WRIT JURISDICTION CASE No.13668 of 2009
==========================================
BIHAR CRICKET ASSOCIATION &ANR - Petitioner(s)
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
==========================================
with
CIVIL WRIT JURISDICTION CASE No.6650 of 2009
==========================================
SHRI PREM RANJAN PATEL - Petitioner
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
==========================================
with
CIVIL WRIT JURISDICTION CASE No.6652 of 2009
==========================================
ASSOCIATION OF BIHAR CRICKET & ANR
- Petitioner(s)
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
==========================================
with
CIVIL WRIT JURISDICTION CASE No.338 of 2006
==========================================
ASSOCIATION OF BIHAR CRICKET - Petitioner(s)
Versus
THE BOARD OF CONTROL FOR CRICKET IN INDIA
- Respondent
2
==========================================
with
CIVIL WRIT JURISDICTION CASE No.7117 of 2009
==========================================
SARAN DISTRICT CRICKET ASSOCIATION - Petitioner
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
==========================================
with
CIVIL WRIT JURISDICTION CASE No.2012 of 2009
==========================================
SARAN DISTRICT CRICKET ASSOCIATION
- Petitioner(s)
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
==========================================
with
CIVIL WRIT JURISDICTION CASE No.7491 of 2008
==========================================
SARAN DISTRICT CRICKET ASSOCIATION - Petitioner
Versus
THE BOARD OF CONTROL FOR CRICKET IN INDIA
- Respondent
==========================================
Appearance:
(In LPA No.425 of 2010)
For the Appellant: Mr. RAJESH K.SINGH,
AC to AAG2
For the Respondent: Mr. SATYABIR BHARTI
Mr. JITENDRA SINGH
(In CWJC No.13668 of 2009)
For the Petitioner: Mr. SATYABIR BHARTI
For the Respondent:Mr. KAMAL KISHORE SINGH
(In CWJC No.6650 of 2009)
For the Petitioner: Mr. RAJESH RANJAN
For the Respondent nos. 1 & 2:
Smt. ANITA SINHA, G.P. IX
(In CWJC No.6652 of 2009)
For the Petitioner:
Mr. SHANKER KUMAR THAKUR
Mr. SANJEEV KUMAR MISHRA
3
For the Respondent: Mr. SATYABIR BHARTI
(In CWJC No.338 of 2006)
For the Petitioner:
Mr. ABHIJEET KUMAR LAL
Mr. AJIT KR.SHUKLA
For the Respondent:
Mr. RAJIV KUMAR SINGH
Mr. NAND KISHOR SINGH
Mr. RATNAKAR PANDEY
Mr. ARVIND KUMAR PANDEY
Mr. INDRAJIT SINHA
(In CWJC No.7117 of 2009)
For the Petitioner:
For the Respondent:
(In CWJC No.2012 of 2009)
For the Petitioner:
Mr. CHANDRASHEKHAR VERMA
For the Respondent: Mr. SATYABIR BHARTI
(In CWJC No.7491 of 2008)
For the Petitioner:
Mr. CHANDRASHEKHAR VERMA
Mr. CHANDRASHEKHAR VERMA
For the Respondent:
Mr. KAMLESH KISHORE
Mr. KAMAL KISHOR SINGH
==========================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
06. 13.09.2010 Put up all the matters for Admission in due course.
(R.M. Doshit, CJ.)
S.Sb/- (Jyoti Saran, J.)