High Court Patna High Court - Orders

Pawan Kumar vs The State Of Bihar &Amp; Ors on 2 November, 2010

Patna High Court – Orders
Pawan Kumar vs The State Of Bihar &Amp; Ors on 2 November, 2010
 IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.27 of 2008
   Amrendra Kumar Jha, S/o Sri Sada Nand Jha, R/o Mohalla-Bengali
   Tola, P.S.-Laheria Sarai, District- Darbhanga, presently Shop No. 3,
   Zila Parishad Campus(Western Part), at Laheria Sarai, District-
   Darbhanga.
                                                      ........ Petitioner.
                               Versus
1. The State Of Bihar through the Collector, Darbhanga, District-
    Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
    (Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
    Officer, Zila Parishad, Darbhanga, District-Darbhanga.
4. The Standing Committee (Finance, Audit and Scheme) through its
    Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
    District- Darbhanga.
                                                    ....... Respondents.
                                 with
                      CWJC No.94 of 2008
   Md.Murtuza @ Md.Murtuza Ansari, S/o Md. Mustafa, R/o Mohalla-
   Maulaganj, P.S.-Laheria Sarai, District- Darbhanga, presently Shop
   No. 1, Zila Parishad Campus(Western Part), at Laheria Sarai,
   District- Darbhanga.
                                                      ........ Petitioner.
                               Versus
1. The State Of Bihar through the Collector, Darbhanga, District-
    Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
    (Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
    Officer, Zila Parishad, Darbhanga, District-Darbhanga.
4. The Standing Committee (Finance, Audit and Scheme) through its
    Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
    District- Darbhanga.
                                                    ....... Respondents.
                                with
                     CWJC No.136 of 2008
   Pawan Kumar, S/o Sri Gopal Maheseth, R/o Mohalla-Bakarganj,
   P.S.-Laheria Sarai, District- Darbhanga, presently Shop No. 7, Zila
   Parishad Campus(Middle Part), at Laheria Sarai, District-
   Darbhanga.
                                                      ........ Petitioner.
                               Versus
1. The State Of Bihar through the Collector, Darbhanga, District-
    Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
    (Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
    Officer, Zila Parishad, Darbhanga, District-Darbhanga.
                      2




4. The Standing Committee (Finance, Audit and Scheme) through its
    Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
    District- Darbhanga.
                                                    ....... Respondents.
                                 with
                     CWJC No.184 of 2008
   Ramagya singh, S/o Late Bibhishan Singh, R/o Mohalla-
   Laxmipur(Balbhadrapur), P.S.-Laheria Sarai, District- Darbhanga,
   presently Shop No. 7, Zila Parishad Campus(Western Part), at
   Laheria Sarai, District- Darbhanga.
                                                      ........ Petitioner.
                               Versus
1. The State Of Bihar through the Collector, Darbhanga, District-
    Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
    (Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
    Officer, Zila Parishad, Darbhanga, District-Darbhanga.
4. The Standing Committee (Finance, Audit and Scheme) through its
    Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
    District- Darbhanga.
                                                    ....... Respondents.
                               with
                     CWJC No.365 of 2008
   Rajan Kumar Singh,S/o Sri Mahendra Prasad Singh, R/o Mohalla-
   Barhetta Road, P.S.-Laheria Sarai, District- Darbhanga, presently
   Shop No. 7, Zila Parishad Campus(Western Part), at Laheria Sarai,
   District- Darbhanga.
                                                      ........ Petitioner.
                               Versus
1. The State Of Bihar through the Collector, Darbhanga, District-
   Darbhanga.
2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
   (Darbhanga) at Laheria Sarai, District-Darbhanga.
3. The Deputy Development Commissioner-cum-Chief Executive
    Officer, Zila Parishad, Darbhanga, District-Darbhanga.
4. The Standing Committee (Finance, Audit and Scheme) through its
    Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
    District- Darbhanga.
                                                    ....... Respondents.
                                 with
                    CWJC No.1091 of 2008
   Sunil Kumar Choudhary, S/o Sri Ram Deo Choudhary, R/o Village-
   Majhalia, P.S.-Ashok Paper Mils, District- Darbhanga, presently
   Shop No. 4, Zila Parishad Campus(Middle Part), at Laheria Sarai,
   District- Darbhanga.
                                                      ........ Petitioner.
                             Versus
                                             3




                     1. The State Of Bihar through the Collector, Darbhanga, District-
                        Darbhanga.
                     2. The Zila Parishad Darbhanga, through the Chairman, Zila Parishad
                        (Darbhanga) at Laheria Sarai, District-Darbhanga.
                     3. The Deputy Development Commissioner-cum-Chief Executive
                         Officer, Zila Parishad, Darbhanga, District-Darbhanga.
                     4. The Standing Committee (Finance, Audit and Scheme) through its
                         Chairman, Zila Parishad, Darbhanga, District- Darbhanga.
                     5. The District Engineer, Zila Parishad, Darbhanga, at Laheria Sarai,
                         District- Darbhanga.
                                                                         ....... Respondents.
                                                  -----------

2. 02.11.2010 1. Heard learned counsel for the petitioners, learned

counsel for the respondents and learned counsel for the State.

2. All the aforesaid six writ petitions are directed

against the decision of the Darbhanga Zila Parishad which has

decided to enhance monthly rental of the shops situated in its

campus.

3. Learned counsel for the petitioners submits that

during the pendency of this writ petition, amicable settlement has

taken place between the parties according to which the Parishad

has reduced the rental. In the said circumstances petitioner does

not want to press these writ petitions.

4. Accordingly, all these six writ petitions are

dismissed as not pressed.

Sujit                                                        (S.N.Hussain,J.)