High Court Patna High Court - Orders

Suresh Prasad vs The State Of Bihar & Ors on 9 August, 2011

Patna High Court – Orders
Suresh Prasad vs The State Of Bihar & Ors on 9 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
              CWJC No.12542 of 2011
                   Ram Bilash Ram
                         Versus
             The State Of Bihar & Ors
                           with
              CWJC No.2100 of 2011
                   Basudeb Thakdar
                         Versus
             The State Of Bihar & Ors
                           with
              CWJC No.2101 of 2011
                  Md.Saidur Rahman
                         Versus
             The State Of Bihar & Ors
                           with
              CWJC No.2192 of 2011
                 Sanjay Kumar Basak
                         Versus
             The State Of Bihar & Ors
                           with
              CWJC No.2415 of 2011
                Manindra Nath Mandal
                         Versus
             The State Of Bihar & Ors
                           with
              CWJC No.12307 of 2011
                   Raja Ram Manjhi
                         Versus
             The State Of Bihar & Ors
                           with
              CWJC No.12308 of 2011
                      Ajoy Kumar
                         Versus
             The State Of Bihar & Ors
                           with
              CWJC No.12309 of 2011
                     Suresh Prasad
                         Versus
             The State Of Bihar & Ors
                           with
              CWJC No.12813 of 2011
                     Rajdeo Yadav
                         Versus
             The State Of Bihar & Ors
                           with
              CWJC No.12432 of 2011
               Jagannath Prasad & Ors
                         Versus
             The State Of Bihar & Ors
                          With
                                        2




                                   CWJC No.12754 of 2011
                           Sheikh Zahir Hussain @ Zahir Hussain
                                               Versus
                                   The State Of Bihar & Ors
                                                with
                                   CWJC No. 12706 of 2011
                                          Dwarika Prasad
                                               Versus
                                   The State Of Bihar & Ors
                                                with
                                   CWJC No.12063 of 2011
                                 Naresh Prasad Yadav & Ors
                                               Versus
                                   The State Of Bihar & Ors
                                   -----------

2/ 09.08.2011 The petitioners, who are the licensee under the 1984

Unification Order as well as under the Public Distribution

System (Control) Order, 2001 prays for quashing the memo

issued by the concerned authorities, directing refund of value of

undistributed rice under 50 % and 30 % of Sampurna Gramin

Rojgar Yojana in between the years 2002 to 2006 at APL rate of

Rs.13.10 per Kg. Earlier similar matters had come up before this

Court in C.W.J.C. No. 711 of 2011 (Awash Prasad Singh Vs.

The State of Bihar & Ors.) & C.W.J.C. No. 757 of 2011 (Suresh

Prasad @ Raj Kumar Vs. The State of Bihar & Ors.). The

aforesaid writ applications have been disposed of by order dated

06.07.2011 after noticing the submissions of learned counsel for

the parties. As the facts and issues are common, the order dated

06.07.2011 passed in C.W.J.C. No. 711 of 2011 and C.W.J.C.

No. 757 of 2011 would also govern the instant writ petitions.

The writ petitions are disposed of in terms of the

order dated 06.07.2011 passed in C.W.J.C. No. 711 of 2011 and

C.W.J.C. No. 757 of 2011 including interim protection as
3

mentioned therein, with the condition that the petitioners would

either deposit 20% of the value of undistributed rice at Rs.10 per

Kg or the rice itself, if already not deposited within two months.

This order would not come in the way of petitioners, if

he wants to deposit the value of rice or rice itself in excess of

20%.

(Samarendra Pratap Singh, J.)
Uday/