Patna High Court CWJC No.9256 of 2013 (5) dt.22-07-2014
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.9256 of 2013
======================================================
Munna Prasad Son Of Sri Ashok Prasad, Proprietor Of Shri Ganesh Rice
Mill, Ben, Resident Of Village - Eksara, P.S. - Ben, District - Nalanda
.... .... Petitioner
Versus
1. The State Of Bihar Through The Principal Secretary, Food And
Consumer Protection Department, Govt. Of Bihar, Patna
2. Bihar State Food And Civil Supplies Corporation Ltd., Through Its
Chairman, Patna
3. District Magistrate, Nalanda
4. District Manager, State Food Corporation, Nalanda
5. District Supply Officer, Nalanda At Biharsharif
6. Sub Divisional Officer, Biharsharif, District - Nalanda
.... .... Respondents
======================================================
Appearance :
For the Petitioner/s : Mr. Ritesh Kumar
For the Respondent/s : GA9
======================================================
CORAM: HONOURABLE MR. JUSTICE MIHIR KUMAR JHA
ORAL ORDER
5 22-07-2014 Heard learned counsel for the parties.
In view of the demand notice dated 3.5.2013 directing the
petitioner to deposit a sum of Rs. 85,58,508.83 paise there would
be no difficulty in holding that the present writ application is
squarely covered by the judgment of this Court dated 22.7.2014 in
C.W.J.C.No. 9133/2014 (M/s Shivam Mini Modern Rice Mill v.
the State of Bihar & ors.) and its analogous cases.
That being so, this application is disposed of exactly in
the same terms as in the case of M/s Shivam Mini Modern Rice
Mill (supra).
(Mihir Kumar Jha, J)
surendra/-
U