IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.27 of 2008
Amrendra Kumar Jha, S/o Sri Sada Nand Jha, R/o Mohalla-Bengali
Tola, P.S.-Laheria Sarai, District- Darbhanga, presently Shop No. 3,
Zila Parishad Campus(Western Part), at Laheria Sarai, District-
Darbhanga.
........ Petitioner.
Versus
1. The State Of Bihar through the Collector, Darbhanga, District-
Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
(Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
Officer, Zila Parishad, Darbhanga, District-Darbhanga.
4. The Standing Committee (Finance, Audit and Scheme) through its
Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
District- Darbhanga.
....... Respondents.
with
CWJC No.94 of 2008
Md.Murtuza @ Md.Murtuza Ansari, S/o Md. Mustafa, R/o Mohalla-
Maulaganj, P.S.-Laheria Sarai, District- Darbhanga, presently Shop
No. 1, Zila Parishad Campus(Western Part), at Laheria Sarai,
District- Darbhanga.
........ Petitioner.
Versus
1. The State Of Bihar through the Collector, Darbhanga, District-
Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
(Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
Officer, Zila Parishad, Darbhanga, District-Darbhanga.
4. The Standing Committee (Finance, Audit and Scheme) through its
Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
District- Darbhanga.
....... Respondents.
with
CWJC No.136 of 2008
Pawan Kumar, S/o Sri Gopal Maheseth, R/o Mohalla-Bakarganj,
P.S.-Laheria Sarai, District- Darbhanga, presently Shop No. 7, Zila
Parishad Campus(Middle Part), at Laheria Sarai, District-
Darbhanga.
........ Petitioner.
Versus
1. The State Of Bihar through the Collector, Darbhanga, District-
Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
(Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
Officer, Zila Parishad, Darbhanga, District-Darbhanga.
2
4. The Standing Committee (Finance, Audit and Scheme) through its
Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
District- Darbhanga.
....... Respondents.
with
CWJC No.184 of 2008
Ramagya singh, S/o Late Bibhishan Singh, R/o Mohalla-
Laxmipur(Balbhadrapur), P.S.-Laheria Sarai, District- Darbhanga,
presently Shop No. 7, Zila Parishad Campus(Western Part), at
Laheria Sarai, District- Darbhanga.
........ Petitioner.
Versus
1. The State Of Bihar through the Collector, Darbhanga, District-
Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
(Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
Officer, Zila Parishad, Darbhanga, District-Darbhanga.
4. The Standing Committee (Finance, Audit and Scheme) through its
Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
District- Darbhanga.
....... Respondents.
with
CWJC No.365 of 2008
Rajan Kumar Singh,S/o Sri Mahendra Prasad Singh, R/o Mohalla-
Barhetta Road, P.S.-Laheria Sarai, District- Darbhanga, presently
Shop No. 7, Zila Parishad Campus(Western Part), at Laheria Sarai,
District- Darbhanga.
........ Petitioner.
Versus
1. The State Of Bihar through the Collector, Darbhanga, District-
Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
(Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
Officer, Zila Parishad, Darbhanga, District-Darbhanga.
4. The Standing Committee (Finance, Audit and Scheme) through its
Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
District- Darbhanga.
....... Respondents.
with
CWJC No.1091 of 2008
Sunil Kumar Choudhary, S/o Sri Ram Deo Choudhary, R/o Village-
Majhalia, P.S.-Ashok Paper Mils, District- Darbhanga, presently
Shop No. 4, Zila Parishad Campus(Middle Part), at Laheria Sarai,
District- Darbhanga.
........ Petitioner.
Versus
3
1. The State Of Bihar through the Collector, Darbhanga, District-
Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
(Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
Officer, Zila Parishad, Darbhanga, District-Darbhanga.
4. The Standing Committee (Finance, Audit and Scheme) through its
Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
District- Darbhanga.
....... Respondents.
-----------
2. 02.11.2010 1. Heard learned counsel for the petitioners, learned
counsel for the respondents and learned counsel for the State.
2. All the aforesaid six writ petitions are directed
against the decision of the Darbhanga Zila Parishad which has
decided to enhance monthly rental of the shops situated in its
campus.
3. Learned counsel for the petitioners submits that
during the pendency of this writ petition, amicable settlement has
taken place between the parties according to which the Parishad
has reduced the rental. In the said circumstances petitioner does
not want to press these writ petitions.
4. Accordingly, all these six writ petitions are
dismissed as not pressed.
Sujit (S.N.Hussain,J.)