High Court Patna High Court - Orders

Braj Bhusan Singh & Ors vs The State Of Bihar & Ors on 4 November, 2011

Patna High Court – Orders
Braj Bhusan Singh & Ors vs The State Of Bihar & Ors on 4 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.10508 of 2009
                 ======================================================
                 1. Braj Bhusan Singh, son of Birendra Narayan Singh, resident of village
                    Satpur, Post Office Masumganj, Police Station Asarganj, District
                    Munger
                 2. Ram Vilash Yadav, son of Late Bona Yadav, resident of village Sajua,
                    Post Office Hathiok, Police Station Asarganj, District Munger
                 3. Sanjay Kumar Paswan, son of Anandi Paswan, resident of village
                    Lagma, Post Office Chorgawn, Police Station Asarganj, District Munger
                 4. Ram Vilash Singh, son of Late Uchit Singh, resident of village
                    Baijalpur, Post Office Amaiya, Police Station Asarganj, District Munger
                                                                     .... ....   Petitioner/s
                                                    Versus
                 1. The State Of Bihar
                 2. The Secretary, Department of Supply, State of Bihar, Old Secretariat,
                    Patna
                 3. The District Magistrate, Munger
                 4. The District Development Commissioner, Munger
                 5. The Block Development Officer, Asarganj, Munger
                 6. The Secretary, Department of Food and Supply, Government of Bihar,
                    Patna
                                                                     .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s        :      Mr. Ashutosh Jha
                                                     Mr. Subodh Chandra Jha

                 For the Respondent/s :  Mr. (Sc17)
                 ======================================================
                 CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                 ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)

4 04-11-2011 Counsel for the petitioners is permitted to add the

Secretary, Food and Supply Department, Government of Bihar,

Patna as party-respondent in this case.

This writ application has been filed for quashing

Annexure-3 dated 16.09.2008 by which the Public Distribution

System Dealers have been asked to deposit a sum of Rs. 1310/-
2 Patna High Court CWJC No.10508 of 2009 (4) dt.04-11-2011

2/2

per quintal for the rice which was stored by him under the

Sampoorna Gramin Rojgar Yojana.

The case would be governed by the order dated

04.11.2011 passed in CWJC No. 13676 of 2009.

This writ application is disposed of with the similar

observations and directions as passed in the aforesaid writ

application.

Prabhakar Anand/- (Sheema Ali Khan, J)