High Court Patna High Court - Orders

Krishnadeo Poddar vs The State Of Bihar &Amp; Ors on 12 August, 2010

Patna High Court – Orders
Krishnadeo Poddar vs The State Of Bihar &Amp; Ors on 12 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.3908 of 1995
                   Krishnadeo Poddar son of late Kamleshwari
                   Poddar, resident of Dalsingsarai, police
                   station Dalsingsarai, district Samastipur,
                   proprietor of M/s Madhuco Dalsingsarai, P.S.
                   Dalsingsarai, district Samastipur..Petitioner
                                       Versus
                   1. The State of Bihar
                   2. Drug Controller, Bihar, Patna.
                   3. Excise Commissioner, Bihar, Patna,
                   4. Deputy Commissioner, Excise Distillery and
                   Ware Houses, Bihar, Patna.
                   5. Superintendent of Excise, Samastipur
                   6. Sub Inspector cum Bond Officer, of M/s
                   Madhuco Dalsingsarai, district Samastipur.
                   7. Union of India through the Secretary
                   Ministry   of   Health   and  Family   Welfare
                   Department, Govt. of India New Delhi.
                   8.   Joint Secretary Ministry of Health and
                   Family Welfare Department of Health, Govt. of
                   India, New Delhi.........Respondents
                                        -------

4. 12.08.2010 Mr. Mahendra Pratap for the petitioner,

and Mr. Binay Kumar Pandey, learned Assistant

Counsel to Standing Counsel No.VII for the

respondents, are present.

Learned counsel for the petitioner has

not advanced any submission in support of this

writ petition. It is, accordingly, dismissed.





                                      (S. K. Katriar, J.)



     B.T                               (J. N. Singh, J.)