High Court Patna High Court - Orders

Satya Narayan Mahto &Amp; Ors vs The State Of Bihar &Amp; Ors on 30 November, 2010

Patna High Court – Orders
Satya Narayan Mahto &Amp; Ors vs The State Of Bihar &Amp; Ors on 30 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.5652 of 2010
         1.   SATYA NARAYAN MAHTO, son of Late Basudeo Mahto,
              Resident of Village-Mohanpur, P.s. Dumra, Dist-
              Sitamarhi.
         2.   Bhola paswan, son of Late Dasai Paswan, resident of
              village-Murliadih, P.S. Bajpatti, Dist-Sitamarhi.
         3.   Ram Binod Singh, son of Ram Pragash Mahto, Resident
              of village-Bhasargot, P.S. Sitamarhi, Dist-
              Sitamarhi.
         4.   Ram Babu Mahto son of Late Khakhan Mahto, Resident
              of village-Bhasargot, P.S. Sitamarhi, Dist-
              Sitamarhi.
         5.   Pradip Mahto, son of Late Prameshwar Mahto, Resident
              of Villag- Mohanpur, P.s. Dumra, Dist-Sitamarhi.
         6.   Jaleshwar Mahto, son of Deoki Mahto, Resident of
              village-Mohanpur, P.S. Dumra, Dist-Sitamarhi.
         7.   Ram Babu Mahto, son of Late Ram Bahadur mahto,
              Resident of village-Mohanpur, P.S.Dumra, Dist-
              Sitamarhi.
         8.   Sandip Kumar, son of Late Bahadur Prasad, Resident
              of village-Gandhi Tola, P.S. Bajpatti, Dist-
              Sitamarhi.

                                      Versus
         1.   THE STATE OF BIHAR.
         2.   The Commissioner, Tirhut Division, Muzaffarpur.
         3.   The District Magistrate, Sitamarhi.
         4.   The Additional District Magistrate-Cum-Incharge
              District Establishment Committee, Sitamarhi.
                                  -----------

2 30.11.2010 Learned counsel for the petitioners

submits that the petitioners are working on

daily wages in the Collectorate of

Sitamarhi, since last much more than 10

years. Therefore, he submits that the cases

of the petitioners may be considered in the

light of observations made by the

Constitution Bench in the case of

Secretary, State of Karnataka & Ors. Vs.

Uma Devi and Ors. [2006(2) PLJR 363(SC)] in
2

paragraph-44 of the judgment.

Writ application is disposed of

with a liberty to the petitioners to file a

representation for consideration of the

cases in terms of said observations of the

Constitution Bench made in paragraph-44. It

is accepted that the representation filed

by the petitioners shall be considered as

expeditiously as possible.

Prakash                                   (J.N. Singh, J)