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