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.12106 of 2010
RAM AWATAR SINGH & 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.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.15972 of 2010
RAMCHANDRA SINGH
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.18401 of 2010
SAMA DAS & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.19796 of 2010
MOST.MUNARO DEVI & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.13709 of 2010
YUGAL KISHORE SINGH
Versus
THE STATE OF BIHAR & ORS
with
2
CWJC No.15270 of 2010
FULIYA DEVI
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.12918 of 2010
PURAN RAI
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.15551 of 2010
MUKHLAL SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.16977 of 2010
RAHUL KUMAR GUPTA
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.13799 of 2010
KASHI NATH SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.14182 of 2010
RAM DAYAL SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.15608 of 2010
GIRIJESH KISHORE SINGH @GIRIJE
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.17591 of 2010
SMT.ZEORANI DEVI
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.807 of 2011
RAMAUTAR YADAV & ANR
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.921 of 2011
3
KAMESHWAR PANDEY
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.980 of 2011
KUMARI JYOTIKA RATNAM @ JYOTIKA RATNAM & ANR
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.971 of 2011
SHYAM NARAYAN MISHRA
Versus
THE ADDITIONAL COLLECTOR,ROHTA
with
CWJC No.1893 of 2011
SUNIL KUMAR GUPTA
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.7558 of 2010
MD. MAINUL HAQUE @ MD.MAIMUL H
Versus
THE STATE OF BIHAR & ORS
-----------
08 22.02.2011 Altogether 23 matters have been put up in batch
before this Court.
Mr. Choubey and Mr. Dwivedi, learned senior
counsels appeared on behalf of the petitioners in C.W.J.C.
Nos. 12106 of 2010 and 11781 of 2010 respectively. Sri Ram
Balak Mahto, learned Advocate General assisted by Mr. A.K.
Keshri appeared on behalf of the respondents and made
submission on behalf of the State-respondents in C.W.J.C.
No. 12106 of 2010. Mr. Rajendra Narayan appeared as
amicus curiae and also made submissions.
Both the senior counsels appearing in support of
4
the writ petitions submitted that they would be filing an
application in their respective cases to amend the prayer in
view of the stand taken by the respondents in the counter
affidavit. They submit that petitioners would now challenge
the validity/vires of the notification dated 28.05.2008 passed
by Government of Bihar in the Department of Revenue and
Land Reforms keeping in view the judgment rendered by
Division Bench of this Court in Kapildeo Singh & Ors. Vrs.
State of Bihar & Ors. 2003 (2) P.L.J.R. 431.
Learned counsel appearing on behalf of the
respondents submits that such stand is being taken by the
petitioners after filing reply to the counter affidavit.
As prayed for, let the petitioners of the present
batch of the writ petitions file appropriate
application/affidavit seeking amendment in the relief prayed
in those applications.
As prayed for, list these matters after one week
under the heading for orders.
(Kishore K. Mandal, J.)
Safik