IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13468 of 2009
DR.SUSHIL KUMAR JHA & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.16572 of 2009
SURENDRA KANT JHA & ORS
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.16529 of 2009
SHANKAR PRASAD SHARMA & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.16782 of 2009
RAJ BALLABH PRASAD SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.248 of 2010
DR.SHANTI KUMARI VERMA
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.15155 of 2009
DIP NARAYAN GUPTA & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.2283 of 2010
MUNNA PRASAD GUPTA
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.2079 of 2010
ARUN KUMAR & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.1704 of 2010
DEVENDRA PRASAD SINGH
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.1374 of 2010
BIRENDRA KUMAR SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.16229 of 2009
2
SHASHI BHUSHAN PRASAD SINGH &
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.3318 of 2010
ARUN KUMAR SINGH & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.11685 of 2010
HEERA PANDEYA & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.9979 of 2010
ASHOK KUMAR SINHA
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.3359 of 2010
PRABHURANJAN PRASAD SINGH &ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.5370 of 2010
SATYA PRAKASH DAYAL & ORS
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.5445 of 2010
AJAY PRASAD LAL
Versus
THE STATE OF BIHAR & ORS
With
CWJC No.16495 of 2009
PROF.AJIT KUMAR SINHA
Versus
THE STATE OF BIHAR & ORS
-----------
5 21.02.2011 As the issue arising in a large
number of pending writ applications already
stood decided by an order of a Bench of
this Court, this Court took up similar
matters covered by the said order and
3
disposed them of by order dated 01.10.2010.
The first case of the batch was CWJC No.
13468 of 2009. The other identical matters
were of disposed of by the said common
order passed on that day. However, due to
mistake in the office, another matter
bearing CWJC No.16495 of 2009 was also
tagged with the batch in the order typed on
that day and thus, was shown to have been
disposed of. Later on, it transpired that
the matter in the said writ application was
quite different than the matter in the
batch of writ applications which were
disposed of, and, therefore, the same
required independent hearing.
In the circumstances, it is observed
that the order dated 01.10.2010 passed in
CWJC No. 13468 of 2009 and other analogous
cases shall not be treated to have been
passed in CWJC No.16495 of 2009 and the
said order stands modified to that extent.
(J. N. Singh, J.)
BT