High Court Patna High Court - Orders

M/S Sushil Kr.Amulya Kr.&Amp; Ors vs The Bihar State Agri.Marketing on 16 November, 2010

Patna High Court – Orders
M/S Sushil Kr.Amulya Kr.&Amp; Ors vs The Bihar State Agri.Marketing on 16 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.3490 of 1999
               1.   M/S Sushil Kumar Amulya Kumar a proprietorship firm
                    through its Proprietor Sushil Kumar.
               2.   M/S Asif Husain & Sons a proprietorship firm through its
                    proprietor Md. Asif Hussain.
               3.   M/S Zia Khan Hafiz Khan a partnership firm through its
                    one of the partners Md. Ziauddin Khan.
                    All having place of business in the principal Market yard,
                    Agricultural produce Market Committee, Musallahpur,
                    P.S. Sultanganj and District- Patna - Petitioners.
                                         Versus
               1.   The Bihar State Agricultural Marketing Board, Pant
                    Bhawan, Baily Road, Patna through its Managing Director.
               2.   The Managing Director, Bihar State Agricultural Marketing
                    Board, Pant Bhawan, Baily Road, Patna.
               3.   The Agricultural Produce Market Committee, Musallahpur,
                    Patna-6 through its Secretary.
               4.   The Secretary, Agricultural Produce Market Committee,
                    Musallahpur, Patna-6. --- Respondents.
                                             -----------

6/ 16-11-2010 Heard Mr. Vikas Kumar for the petitioners.

Learned counsel for the petitioners submits that the issue

raised in this writ petition has been decided against them

by a Division Bench of this Court in M/S Jagarnath Durga

Dutta and another Vrs. Bihar Agricultural Produce

Market Committee and others, reported in 2003 (4)

PLJR-251 which renders this writ petition as infructuous.

In that view of the matter, as prayed, the writ

petition is dismissed as not pressed.

( S. K. Katriar,J.)

( Birendra Prasad Verma, J.)

BTiwary/