High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Pramod Kumar on 13 August, 2010

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Pramod Kumar on 13 August, 2010
 IN THE HIGH COURT OF JUDICATURE AT PATNA

      LETTERS PATENT APPEAL No.1189 of 2010
                    IN
              (CWJC 4921/2008)
       THE STATE OF BIHAR & ORS -  Appellant (s)
                      Versus
       PRAMOD KUMAR -              Respondent
===================================================
                      with

      LETTERS PATENT APPEAL No.1199 of 2010
                   IN
             (CWJC 11971/2009)

       THE STATE OF BIHAR & ORS -  Appellant (s)
                      Versus
          DINESH KUMAR -            Respondent
====================================================
                      with

       LETTERS PATENT APPEAL No.1201 of 2010
                    IN
              (CWJC 16612/2009)
       THE STATE OF BIHAR & ORS - Appellant (s)
                   Versus
       DEO NARAYAN SAFI -         Respondent
====================================================
                  with

       LETTERS PATENT APPEAL No.1202 of 2010
                   IN
              (CWJC 8795/2009)

       THE STATE OF BIHAR & ORS - Appellant (s)
                   Versus
       UPENDRA SHARMA -           Respondent
====================================================
                      with

      LETTERS PATENT APPEAL No.1203 of 2010
                   IN
             (CWJC 8530/2008)
    THE STATE OF BIHAR & ORS - Appellant (s)
                  Versus
    HARE RAM PRASAD -          Respondent

====================================================
                     with

     LETTERS PATENT APPEAL No.1220 of 2010
                  IN
                    2




               (CWJC 5991/2008)
      THE STATE OF BIHAR & ORS - Appellant (s)
                      Versus
      SUBODH KUMAR -             Respondent
====================================================
                      with

      LETTERS PATENT APPEAL No.1227 of 2010
                   IN
              (CWJC 7892/2009)

      THE STATE OF BIHAR &ORS - Appellant (s)
                  Versus
      DINDAYAL MISHRA -          Respondent
====================================================
                    with

      LETTERS PATENT APPEAL No.1228 of 2010
                   IN
              (CWJC 9706/2009)
      THE STATE OF BIHAR & ORS - Appellant (s)
                      Versus
      PRADIP KUMAR -             Respondent
====================================================
                    with

      LETTERS PATENT APPEAL No.1236 of 2010
                  IN
             (CWJC 14573/2009)

     THE STATE OF BIHAR & ORS - Appellant (s)
                  Versus
      SUNIL KUMAR MAHTO -       Respondent
====================================================
                      with

       LETTERS PATENT APPEAL No.1241 of 2010
                  IN
              (CWJC 1317/2009)

        THE STATE OF BIHAR & ORS - Appellant (s)
                       Versus
        SURESH PRASAD YADAV -      Respondent
====================================================
                  with

       LETTERS PATENT APPEAL No.1243 of 2010
                 IN
            (CWJC 3231/2009)

       THE STATE OF BIHAR & ORS - Appellant (s)
                 Versus
                         3




        SUNIL KUMAR SHARMA -      Respondent
====================================================
                  with

           LETTERS PATENT APPEAL No.1251 of 2010
                     IN
                (CWJC 5132/2008)

         THE STATE OF BIHAR & ORS -          Appellant (s)
                    Versus
         HIRALAL SHARMA & ANR -               Respondent
       ====================================================
Appearance :
In LPA No.1189 of 2010)
For the Appellant : Mr. Rajesh Singh , (AC-AAG2)
For the Respondent: Mr.
(In LPA No.1199 of 2010)
For the Appellant : Mr. A.K.Chongdar (AC-AAG2)
For the Respondent: Mr.
(In LPA No.1201 of 2010)
For the Appellant : Mr. A.K.Chongdar (AC-AAG2)
For the Respondent: Mr.
(In LPA No.1202 of 2010)
For the Appellant : Mr. A.K.Chongdar (AC-AAG2)
For the Respondent: Mr.
(In LPA No.1203 of 2010)
For the Appellant : Mr. A.K.Chongdar (AC-AAG2)
For the Respondent: Mr. Gajanan Arun
(In LPA No.1220 of 2010)
For the Appellant : Mr. A.K.Chongdar(AC-AAG2)
For the Respondent: Mr. Gajanan Arun
In LPA No.1227 of 2010)
For the Appellant : Mr. A.K.Chongdar (AC-AAG2)
For the Respondent: Mr.
(In LPA No.1228 of 2010)
For the Appellant : Mr. A.K.Chongdar (AC-AAG2)
For the Respondent: Mr.
(In LPA No.1236 of 2010)
For the Appellant : Mr. A.K.Chongdar (AC-AAG2)
For the Respondent: Mr.
(In LPA No.1241 of 2010)
For the Appellant : Mr. A.K.Chongdar (AC-AAG2)
For the Respondent: Mr.
(In LPA No.1243 of 2010)
For the Appellant : Mr. A.K.Chongdar (AC-AAG2)
For the Respondent: Mr.
(In LPA No.1251 of 2010)
For the Appellant : Mr. A. K.Chongdar(AC-AAG2)
For the Respondent: Mr.
         ====================================================
                                       4




                CORAM: HONOURABLE THE CHIEF JUSTICE
                              and
                       HONOURABLE MR. JUSTICE JYOTI SARAN

                ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 13.8.2010. All these appeals be posted for admission hearing on 17th
August 2010 at 2 P.M. with other appeals in the same subject
matter.



                                                   (R.M.Doshit, CJ)



 ahk                                                 (Jyoti Saran,J)