Patna High Court – Orders
Vinoy Kumar Sinha & Ors vs The State Of Bihar & Ors on 3 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9720 of 2001
Uday Sinha & Ors
Versus
The State Of Bihar & Ors
with
CWJC No.13206 of 2001
Shyam Bihari Prasad
Versus
The State Of Bihar & Ors
with
CWJC No.1381 of 2004
Agour Kamini Shilpalaya
Versus
The State Of Bihar & Ors
with
CWJC No.9461 of 2001
Rameshwar Pd.Shahi
Versus
The State Of Bihar & Ors
with
CWJC No.8992 of 2001
Raman Ji & Ors
Versus
The State Of Bihar & Ors
with
CWJC No.8123 of 2001
Ratneshwar Prasad
Versus
The State Of Bihar & Ors
with
CWJC No.10293 of 2001
Manju Rani Singh
Versus
The State Of Bihar & Ors
with
CWJC No.5882 of 2001
Dr. Ravindra Narain
Versus
The State Of Bihar & Ors
with
CWJC No.7921 of 2001
Vinoy Kumar Sinha & Ors
Versus
The State Of Bihar & Ors
with
CWJC No.8815 of 2003
Satyendra Kumar Sinha & Ors
Versus
The State Of Bihar & Ors
with
CWJC No.9867 of 2001
Sri Binod Prasad Sinha & Ors
Versus
The State Of Bihar & Ors
-----------
03 03.11.2011 Learned counsel for the parties are present.
As prayed for on behalf of the State four weeks time
is granted to file counter affidavit.
Put up this matter under the same heading thereafter.
In the meantime stay of operation of impugned order
shall continue.
Chandran (Vikash Jain, J.)