High Court Patna High Court - Orders

Hari Kishore Sharma vs The State Of Bihar &Amp; Ors on 7 March, 2011

Patna High Court – Orders
Hari Kishore Sharma vs The State Of Bihar &Amp; Ors on 7 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
                CWJC No.12175 of 2010
1. AWADHESH KUMAR S/O LATE KAPILDEO NARAIN
   SINGH, R/O VILL & P.O.-MURAURA, P.S.-BIHAR,
   DISTT-NALANDA.
2. MD. ISRAFIL, S/O LATE MD. NOOR,
    R/O MOHALLA- SHERBANA KALA, P.S.-BIHAR,
   DISTT-NALANDA. ...................PETITIONERS.
                    Versus
1. THE STATE OF BIHAR , THROUGH THE COLLECTOR
   NALANDA.
2. THE COLLECTOR, NALANDA.
3. INSPECTOR GENERAL OF REGISTRATION, BIHAR,
   PATNA.
4. DEPUTY INSPECTOR GENERAL OF REGISTRATION,
   BIHAR, PATNA.
5. ASSISTANT       INSPECTOR            GENERAL   OF
   REGISTRATION, BIHAR, PATNA.
6. THE TREASURY OFFICER,                  NALANDA AT
   BIHARSHARIF........................RESPONDENTS.
                         with
               CWJC No.13229 of 2010
1. KAUSHLENDRA KUMAR SINGH, S/O LATE RAM
   RATAN SINGH, R/O VILL.- CHERO, P.O.- CHERO,
   P.S.- SARMERA, DISTT.- NALANDA.
2. YUGAL KISHORE PRASAD @ BINDESHWARI
   PRASAD, S/O LATE PRADEEP PRASAD, R/O VILL. &
   P.O.- DUMRAMA, P.S. DEEP NAGAR, DIST.-
   NALANDA.
3. DILIP KUMAR SINGH, S/O SRI RAM BALAK SINGH,
   R/O VILL.- HAFIJPUR KARMAUR, P.S.- PANDARAK,
   DISTT.- PATNA, AT PRESENT RESIDING AT
   MOHALLA- AMBER, P.S. BIHAR, DISTT.- NALANDA.
4. ANUP PRASAD, S/O TULSI PRASAD,
   R/O VILL.- MAHO, P.S. CHANDI, DISTT.- NALANDA.
                               ......PETITIONERS.
                    Versus
1. THE STATE OF BIHAR THROUGH THE COLLECTOR,
   NALANDA.
2. THE COLLECTOR, NALANDA.
3. INSPECTOR GENERAL OF REGISTRATION, BIHAR,
   PATNA.
4. DEPUTY INSPECTOR GENERAL OF REGISTRATION,
   BIHAR, PATNA.
5. THE ASSISTANT INSPECTOR GENERAL OF
   REGISTRATION, BIHAR, PATNA.
6. THE TREASURY OFFICER, NALANDA AT BIHAR
   SHARIF.................................RESPONDENTS.
                                            2




                                            with
                                       CWJC No.13508 of 2010

                         HARI KISHORE SHARMA, S/O LATE BINDA SINGH,
                         R/O VILL. SALALPUR, P.S. PARWALPUR, DISTT-
                         NALANDA, AT PRESENT RESIDING AT RAJGIR, P.S.-
                         RAJGIR, DISTT-NALANDA.......PETITIONER.
                                        Versus
                    1.   THE STATE OF BIHAR THROUGH THE COLLECTOR,
                         NALANDA.
                    2.   THE COLLECTOR NALANDA.
                    3.   INSPECTOR GENERAL OF REGISTRATION, BIHAR,
                         PATNA.
                    4.   DEPUTY INSPECTOR GENERAL OF REGISTRATION,
                         BIHAR, PATNA.
                    5.   THE ASSISTANT INSPECTOR GENERAL OF
                         REGISTRATION, BIHAR, PATNA.
                    6.   THE TREASURY OFFICER, NALANDA AT BIHAR
                         SHARIF.................................RESPONDENTS.
                                            with
                                     CWJC No.20057 of 2010

                    RAMDEO SINGH @ MAULBI SINGH, S/O LATE JURI
                    SINGH,      R/O    VILLAGE-PAPARNAUSA,   P.O.
                    JAGDISHPUR TIYARI, P.S. NOOR SARAI, DISTT.
                    NALANDA.................................PETITIONER.
                                      Versus
                    1. THE STATE OF BIHAR THROUGH THE COLLECTOR,
                       NALANDA.
                    2. THE COLLECTOR, NALANDA.
                    3. INSPECTOR GENERAL OF REGISTRTION, BIHAR,
                       PATNA.
                    4. DEPUTY INSPECTOR GENERAL OF REGISTRTION,
                       BIHAR, PATNA.
                    5. THE ASSISTANT INSPECTOR GENERAL OF
                       REGISTRATION, BIHAR, PATNA.
                    6. THE TREASURY OFFICER, NALANDA AT BIHAR
                       SHARIF..................................RESPONDENTS.

                                           -----------

05/ 07.03.2011 Heard learned counsel for the petitioners in all the

aforesaid cases as well as learned counsel for the State of Bihar

and its authorities, who are respondents in all the aforesaid cases.

All these writ petitions have been filed challenging

order dated 23.02.2010 by which Collector, Nalanda treated the
3

licence of petitioners for ‘Stamp Vendor’ as ineffective due to

non-payment of renewal fee in time and for other ancillary

reliefs.

Today a supplementary affidavit has been filed on

behalf of the petitioners stating that seeing the minimal

infirmities on the parts of petitioners, the competent authorities

have accepted the renewal fee of the petitioners for the year

2010-11 within the prescribed period and in this view of the

matter they have accepted the renewal of licence of petitioners

for the year 2010-11 as valid and hence the impugned order has

lost its force.

In the aforesaid facts and circumstances, all these

writ petitions have become infructuous and are accordingly

disposed of.

Harish                                      (S.N. Hussain, J.)