High Court Patna High Court - Orders

Madhu Devi &Amp; Ors vs The State Of Bihar &Amp; Ors on 30 August, 2010

Patna High Court – Orders
Madhu Devi &Amp; Ors vs The State Of Bihar &Amp; Ors on 30 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.11436 of 2005
            1.   MADHU DEVI WIFE OF AJAY KUMAR MSIHRA
                 RESIDENT OF VILLAGE JEETWARPUR, P.O. PIPRA, P.S.
                 GOVINDGANJ, EAST CHAMPARAN.
            2.   PRATIMA KUMARI WIFE OF SUNIL SINGH RESIDENT
                 OF VILLAGE PIPRA, P.S. GOVINDGANJ, EAST
                 CHAMPARAN.
            3.   PUNAM DEVI WIFE OF RAJEEV RANJAN SINGH
                 RESIDENT OF PIPRA, P.S. GOVINDGANJ, EAST
                 CHAMPARAN.
            4.   FULWANTI SINHA WIFE OF TUNTUN SINGH RESIDNET
                 OF VILLAGE JEETWARPUR, PIPRA, P.S. GOVINDGANJ,
                 EAST CHAMPARAN.
            5.   PUTUL KUMARI WIFE OF RAM KUMAR MISHRA
                 RESIDENT OF JEETWARPUR, PIPRA, P.S. GOVINDGANJ,
                 EAST CHAMPARAN.
            6.   UMA DEVI WIFE OF DHAN RAJ MISHRA RESIDENT OF
                 GURHA, PIPRA, P.S. GOVINDGANJ, EAST CHAMPARAN.
                                          Versus
                            THE STATE OF BIHAR & ORS
                                        -----------

3 30/08/2010 From the relief which was prayed for in this writ

application and the subsequent development which has

taken place, a new cause of action has arisen. If the

petitioners are so advised, they are at the freedom to

challenge that decision by filing another writ application.

This writ application is dismissed on that score

alone.

    AMIN/                          (Ajay Kumar Tripathi, J.)