High Court Patna High Court - Orders

Md.Zamil Ahmad vs The State Of Bihar & Anr on 21 July, 2011

Patna High Court – Orders
Md.Zamil Ahmad vs The State Of Bihar & Anr on 21 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
               CWJC No.6534 of 2011
                        Babai Sah
                          Versus
              The State Of Bihar & Ors
                           with
               CWJC No.6578 of 2011
                     Heera Lal Rai
                          Versus
              The State Of Bihar & Ors
                           with
               CWJC No.9879 of 2011
                       Ram Kumar
                          Versus
              The State Of Bihar & Ors
                           with
               CWJC No.9961 of 2011
       Madan Mishra @ Madan Kumar Mishra
                          Versus
              The State Of Bihar & Anr
                           with
               CWJC No.9962 of 2011
                      Bhola Poddar
                          Versus
              The State Of Bihar & Ors
                           with
               CWJC No.9970 of 2011
                 Dhaneshwar Thakur
                          Versus
              The State Of Bihar & Anr
                           with
               CWJC No.9974 of 2011
          Umesh Kumar Rai @ Umesh Rai
                          Versus
              The State Of Bihar & Anr
                           with
              CWJC No.10024 of 2011
                    Rajendra Singh
                          Versus
              The State Of Bihar & Ors
                           with
              CWJC No.10049 of 2011
                    Md.Masihuddin
                          Versus
              The State Of Bihar & Ors
                           with
              CWJC No.10050 of 2011
                Rajkishor Chaudhary
                          Versus
              The State Of Bihar & Ors
                           with
          2




       CWJC No.10312 of 2011
                Sanesh Ram
                   Versus
       The State Of Bihar & Ors
                    with
       CWJC No.10810 of 2011
Vijay Kumar Mandal @ Vijay Mandal
                   Versus
       The State Of Bihar & Ors
                    with
        CWJC No.8549 of 2011
          Manoj Kumar Yadav
                   Versus
       The State Of Bihar & Anr
                    with
        CWJC No.8762 of 2011
         Triveni Prasad Yadav
                   Versus
       The State Of Bihar & Ors
                    with
        CWJC No.9851 of 2011
           Bhola Kumar Singh
                   Versus
       The State Of Bihar & Anr
                    with
        CWJC No.9857 of 2011
        Vijay Kumar Chaudhary
                   Versus
       The State Of Bihar & Anr
                    with
        CWJC No.9862 of 2011
              Manni Kumari
                   Versus
       The State Of Bihar & Anr
                    with
        CWJC No.9873 of 2011
              Ashok Kumar
                   Versus
       The State Of Bihar & Anr
                    with
        CWJC No.9874 of 2011
            Madan Chaudhary
                   Versus
       The State Of Bihar & Anr
                    with
        CWJC No.9937 of 2011
           Ram Prakash Mochi
                   Versus
       The State Of Bihar & Anr
                    with
        CWJC No.9943 of 2011
    3




     Ramanuj Paswan
            Versus
The State Of Bihar & Anr
              with
 CWJC No.9966 of 2011
      Mahendra Rajak
            Versus
The State Of Bihar & Anr
              with
 CWJC No.9969 of 2011
     Nityanand Singh
            Versus
The State Of Bihar & Anr
              with
 CWJC No.9972 of 2011
  Rajendra Kumar Ravi
            Versus
The State Of Bihar & Anr
              with
CWJC No.10007 of 2011
    Anil Kumar Singh
            Versus
The State Of Bihar & Anr
              with
CWJC No.10139 of 2011
      Md.Sabib Uddin
            Versus
The State Of Bihar & Anr
              with
CWJC No.10157 of 2011
       Arjun Paswan
            Versus
The State Of Bihar & Ors
              with
CWJC No.10179 of 2011
     Lal Bahadur Sah
            Versus
The State Of Bihar & Ors
              with
CWJC No.10479 of 2011
     Ramadhar Singh
            Versus
The State Of Bihar & Anr
              with
CWJC No.10498 of 2011
    Ram Sagun Mahto
            Versus
The State Of Bihar & Anr
              with
CWJC No.10501 of 2011
         Sunil Singh
     4




            Versus
 The State Of Bihar & Anr
              with
 CWJC No.10515 of 2011
      Md.Zamil Ahmad
            Versus
 The State Of Bihar & Anr
              with
 CWJC No.10521 of 2011
Satish Chandra Rai & Anr
            Versus
 The State Of Bihar & Anr
              with
 CWJC No.10522 of 2011
      Ramashray Singh
            Versus
 The State Of Bihar & Anr
              with
 CWJC No.10560 of 2011
    Madhusudan Paswan
            Versus
 The State Of Bihar & Ors
              with
 CWJC No.10566 of 2011
   Raj Kumar Chaudhary
            Versus
 The State Of Bihar & Anr
              with
 CWJC No.11489 of 2011
        Naresh Prasad
            Versus
 The State Of Bihar & Ors
              with
 CWJC No.11566 of 2011
        Suresh Prasad
            Versus
 The State Of Bihar & Anr
              with
 CWJC No.11708 of 2011
        Pundeo Prasad
            Versus
 The State Of Bihar & Anr
              with
 CWJC No.11725 of 2011
          Umesh Ram
            Versus
 The State Of Bihar & Anr
                                           5




                                        with
                              CWJC No.11731 of 2011
                                    Qamruzama
                                       Versus
                              The State Of Bihar & Ors
                                        With
                             CWJC No. 11740 OF 2011
                                  Sikandar Paswan
                                       Versus
                              The State of Bihar & Ors

2   21.7.2011

The petitioners, who are the licensees under the 1984

Unification Order as well as under the Public Distribution System

(Control) Order, 2001 pray for quashing the memo issued by the

concerned authorities, contained in Annexure-1, directing refund of

value of undistributed rice under 50% and 30% of Sampurna Gramin

Rojgar Yojana (hereinafter referred to as ‘the SGRY Scheme’) in

between the years 2002 to 2006 at APL rate of Rs.13.10 per Kgs.

Earlier similar matters have came up before this court in

C.W.J.C. No.711 of 2011 (Awash Prasad Singh vs The State of Bihar

& Ors) & C.W.J.C. No.757 of 2011 (Suresh Prasad @ Raj Kumar vs

The State of Bihar & Ors). The aforesaid writ applications have been

disposed of by order dated 6.7.2011 after noticing the submissions of

learned counsel for the parties.

In the aforesaid facts and circumstances of the case, the order

dated 6.7.2011 passed in C.W.J.C.No.711 of 2011 & C.W.J.C.

No.757 of 2011 would also govern in all these writ applications. All

these writ applications are disposed of in terms of the order dated

6.7.2011 passed in C.W.J.C. No.711 of 2011 and C.W.J.C. No.757

of 2011.

    KHAN                                                 (S.P. Singh,J)
 6