Patna High Court – Orders
Rudal Das &Amp; Ors vs State Of Bihar &Amp; Ors on 16 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8690 of 1994
RAJ KUMAR DAS & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.11039 of 1994
SHALIGRAM PRASAD & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.240 of 1995
TRIPEET NARAIN SINGH & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.679 of 1995
VINOD KUMAR YADAV & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.2592 of 1995
TAPAN KUMAR SINHA & ANR
Versus
STATE OF BIHAR & ORS
with
CWJC No.3187 of 1995
UPENDRA PRASAD & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.3227 of 1995
SHIVA SHANKAR PRASAD & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.3228 of 1995
SHANKAR SHARMA & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.3229 of 1995
RUDAL DAS & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.3525 of 1995
AKHILESHWAR PRASAD & ORS
Versus
THE STATE OF BIHAR & ORS
with
2
CWJC No.5061 of 1995
PRABHU SHARAN SAHU
Versus
STATE OF BIHAR & ORS
with
CWJC No.7781 of 1995
JITENDRA KUMAR RAI & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.7852 of 1995
RAMESHWAR PRASAD SINGH
Versus
STATE OF BIHAR & ORS
with
CWJC No.10336 of 1995
UDAY SHANKAR PRASAD & ANR
Versus
STATE OF BIHAR & ORS
with
CWJC No.9404 of 1996
RAMAN KUMAR & ORS
Versus
STATE OF BIHAR & ORS
with
CWJC No.10617 of 1996
KISHORI PASWAN & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
06- 16/8/2010 Mr. G P Bimal for the petitioners, and Mr.
Lalit Kishore, learned AAG III for the respondents, are
present. Learned counsel for the petitioners submits
that the main issue arising in the present batch of writ
petitions is to examine the vires of rule 106(Gha) of the
Bihar Excise Rules. Vires of legislation is not before
the present Bench.
2. In that view of the matter, let these cases
go out of this board to be placed before an appropriate
3
Bench, after obtaining prior permission of Hon’ble the
Chief Justice.
( S K Katriar )
( Birendra Prasad Verma )
mrl