IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11781 of 2010
LAKHAN LAL SAH
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.15972 of 2010
RAMCHANDRA SINGH
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.11988 of 2010
MALTI DEVI
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.14664 of 2010
RAM DULAR MISHRA & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.15124 of 2010
SANJEET KUMAR SAHU
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.12106 of 2010
RAM AWATAR SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.17271 of 2010
JASBIR SAHNI & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.17378 of 2010
BAIDYANATH SAHNI & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
06. 20.01.2011 In these writ petitions, the issues which have been
raised by the counsel for the petitioners, are that respondent-
Addl. Collector who has passed the revisional order was/is
not competent to exercise revisional jurisdiction in view of
2
provisions contained in section 16 of the Bihar Tenants
Holdings (Maintenance of Records) Act, 1973.
Treating CWJC No. 11781 of 2010 to be the lead case,
several other writ petitions raising the same issues have been
directed to be tagged along with the said application, some
of those matters are likely to come up in the next week.
In that view of the matter, with the consent of the
parties, list these cases along with all similar matters for
hearing on the point of admission on 01.02.2011 at the top of
the list.
( Kishore K. Mandal )
hr