IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39607 of 2008
Ramashray Yadav & Ors
Versus
State Of Bihar
-----------
2 25.7.2011 Learned counsel for the petitioners submits that the Bihar
Banam Lottery Act, 1993 has been struck down by the Court vide a
judgment reported in 1994 (1) PLJR 554.
Counsel for the State should seek instructions in this matter
from the Chief Secretary, Bihar regarding the impact of this decision in
view of the fact that a First Information Report has been lodged under
Section ¾ of the Bihar Lottery Act, within a period of two weeks.
List this case after two weeks at the top of the list.
A copy of this order may be handed over to Mr. Jharkhandi
Upadhyay, A.P.P.
Sanjay (Sheema Ali Khan, J.)