High Court Patna High Court - Orders

Pradeep Kumar Gupta @ Pradeep vs The State Of Bihar &Amp; Ors on 14 March, 2011

Patna High Court – Orders
Pradeep Kumar Gupta @ Pradeep vs The State Of Bihar &Amp; Ors on 14 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.14755 of 2009
1. MANOJ KUMAR S/O LATE SATYA NARAYAN PRASAD YADAV R/O VILL.- POKHARIA P.S.-
HAVELI KHARAGPUR DISTT.- MUNGER
                                     Versus
1. THE STATE OF BIHAR
2. THE DEPUTY DEVELOPMENT COMMISSIONER CUM CHIEF EXECUTIVE OFFICER ZILA
PARISHAD, MUNGER, DISTT.- MUNGER
3. THE DISTRICT MANAGER BIHAR STATE FOOD CORPORATION, MUNGER, DISTT.- MUNGER
4. THE SUB DIVISIONAL OFFICER SUB-DIVISION- HAVELI KHARAGPUR, DISTT.- MUNGER
5. THE BLOCK DEVELOPMENT OFFICER BLOCK- HAVELI KHARAGPUR, DISTT.- MUNGER
6. THE PROGRAMME OFFICER HAVELI KHARAGPUR MUNGER, DISTT. MUNGER
7. THE PANCHAYAT SECRETARY GRAM PANCHAYAT MURADE P.S.- HAVELI KHARAGPUR,
DISTT.- MUNGER
8. THE MUKHIYA GRAM PANCHAYAT MURADE P.S.- HAVELI KHARAGPUR, DISTT.- MUNGER
9. THE PANCHAYAT SECRETARY GRAM PANCHAYAT RATAITHA P.S.- HAVELI KHARAGPUR,
DISTT.- MUNGER
10. THE MUKHIYA GRAM PANCHAYAT RATAITHA P.S.- HAVELI KHARAGPUR, DISTT.- MUNGER
11. THE PANCHAYAT SECRETARY GRAM PANCHAYAT RAMANKABAD (WEST), P.S.- HAVELI
KHARAGPUR, DISTT.- MUNGER
12. THE MUKHIYA GRAM PANCHAYAT RAMANKABAD (WEST), P.S.- HAVELI KHARAGPUR,
DISTT.- MUNGER
                                       with
                             CWJC No.1624 of 2010
1. DEVENDRA SINGH @ DEVENDRA PRASAD SINGH S/O SRI BADRI SINGH R/O VILL
GOPINATHPUR,P.S.BARURAJ,DISTT-MUZAFFARPUR
                                     Versus
1. THE STATE OF BIHAR , THROUGH THE PRINCIPLE SECRETARY , RURAL DEVELOPMENT
DEPARTMENT    GOVERNMENT OF BIHAR,PATNA
2. THE DISTRICT MAGISTRATE   MUZAFFARPUR
3. THE DISTRICT DEVELOPMENT COMMISSIONER    DISTT-MUZAFFARPUR
4. THE SUB- DIVISIONAL OFFICER(WEST) MUZAFFARPUR
5. THE BLOCK DEVELOPMENT OFFICER BLOCK-MOTIPUR,DISTT-MUZAFFARPUR
6. THE DISTRICT MANAGER,BIHAR STATE FOOD & CIVIL SUPPLY CORPORATION NAYATOLA,
CHANDRALOK MARKET, DISTT-MUZAFFARPUR
7. THE ASSISTANT GODOWN MANAGER , BIHAR STATE FOOD &CIVIL SUPPLY CORPORATION
MOTIPUR, DISTT-MUZAFFARPUR
                                       with
                             CWJC No.1773 of 2010
1. PARASNATH SINGH @ PARAS SINGH S/O SRI RAM PRASAD SINGH R/O VILL-BIRAHIA, P.S
BARURAJ, DISTT- MUZAFFARPUR
                                     Versus
1. THE STATE OF BIHAR   THROUGH THE PRINCIPLE SECRETARY RURAL DEVELOPMENT
DEPARTMENT, GOVT. OF BIHAR, PATNA
2. THE DISTRICT MAGISTRATE, MUZAFFARPUR
3. THE DISTRICT DEVELOPMENT COMMISSIOENR, DISTT- MUZAFFARPUR
4. THE SUB-DIVISIONAL OFFICER (WEST), MUZAFFARPUR
5. THE BLOCK DEVELOPMENT OFFICER, BLOCK-MOTIPUR, DISTT- MUZAFFARPUR
6. THE DISTRICT MANAGER, BIHAR STATE FOOD & CIVIL SUPPLY CORPORATION,
NAYATOLA, CHANDRALOK MARKET, DISTT- MUZAFFARPUR
7. THE ASSISTANT GODOWN MANAGER, BIHAR STATE FOOD & CIVIL SUPPLY CORPORATION,
MATIPUR, MUZAFFARPUR
                                       with
                             CWJC No.2111 of 2010
1. RAJESH KUMAR SHAHI S/O LATE NARENDRA PRASAD SHAHI R/O VILL
NARIYAR,P.S.MOTIPUR,DISTT-MUZAFFARPUR
                                     Versus
1. THE STATE OF BIHAR ,THROUGH THE PRINCIPLE SECRETARY,RURAL DEELOPMENT
DEPARTMENT   GOVERNMENT OF BIHAR,PATNA
2. THE DISTRICT MAGISTRATE MUZAFFARPUR
3. THE DISTRICT DEVELOPMENT COMMISSIONER    DISTT-MUZAFFARPUR
4. THE SUB-DIVISIONAL OFFICER(WEST) MUZAFFARPUR
5. THE BLOCK DEVELOPMENT OFFICER BLOCK-MOTIPUR,DISTT-MUZAFFARPUR
                                        2




6. THE DISRICT MANAGER,BIHAR STATE FOOD & CIVIL SUPPLY CORPORATION
NAYATOLA,CHANDRALOK MARKET,DISTT-MUZAFFARPUR
7. THE ASSISTANT GODOWN MANAGER,BIHAR STATE FOOD & CIVIL SUPPLY CORPORATION
MOTIPUR,DISTT-MUZAFFARPUR
                                       with
                             CWJC No.2123 of 2010
1. HARDANGI PASWAN S/O LATE SAHNU PASWAN R/O VILL RATANPURA,P.S.MOTIPUR,DISTT-
MUZAFFARPUR
                                     Versus
1. THE STATE OF BIHAR , THROUGH THE PRINCIPLE SECRETARY, RURAL DEVELOPMENT
DEPARTMENT   GOVERNMENT OF BIHAR,PATNA
2. THE DISTRICT MAGISTRATE MUZAFFARPUR
3. THE DISTRICT DEVELOPMENT COMMISSIONER DISTT-MUZAFFARPUR
4. THE SUB-DIVISIONAL OFFICER(WEST) MUZAFFARPUR
5. THE BLOCK DEVELOPMENT OFFICER BLOCK MOTIPUR,DISTT-MUZAFFARPUR
6. THE DISTRICT MANAGER,BIHAR STATE FOOD & CIVIL SUPPLY CORPORATION
NAYATOLA,CHANDRALOK MARKET,DISTT-MUZAFFARPUR
7. THE ASSISTANT GODOWN MANAGER,BIHAR STATE FOOD & CIVIL SUPPLY CORPORATION
MOTIPUR,DISTT-MUZAFFARPUR
                                       with
                             CWJC No.2393 of 2010
1. SACHIDANAND BHAGAT S/O LATE RAGHUNATH PRASAD BHAGAT R/O VILL +P.O.
DHARHARA,P.S.BANMANKHI,DISTT-PURNEA
                                     Versus
1. THE STATE OF BIHAR
2. THE DEPUTY DEVELOPMENT COMMISSIONER    PURNEA
3. THE DISTRICT MANAGER,BIHAR STATE FOOD CORP. PURNEA,DISTT- PURNEA
4. SUB-DIVISIONAL OFFICER   BANMANKHI,DISTT-PURNEA
5. BLOCK DEVELOPMENT OFFICER BANMANKHI,DISTT-PURNEA
                                       with
                             CWJC No.2413 of 2010
1. PRADEEP KUMAR GUPTA @ PRADEEP KUMAR S/O RAMNATH GUPTA R/O MOH +P.O.
BANMANKHI,P.S.BANMANKHI,DISTT-PURNEA
                                     Versus
1. THE STATE OF BIHAR
2. THE DEPUTY DEVELOPMENT COMMISSIONER PURNEA
3. THE DISTRICT MANAGER,BIHAR STATE FOOD CORP., PURNEA,DISTT- PURNEA
4. SUB-DIVISIONAL OFFICER BANMANKHI,DISTT-PURNEA
5. BLOCK DEVELOPMENT OFFICER BANMANKHI,DISTT-PURNEA
                                       with
                             CWJC No.2529 of 2010
1. RAMDEO YADAV S/O LATE RABI LAL YADAV R/O VILL ITAHRI,P.S.JANKINAGAR,DISTT-
PURNEA
                                     Versus
1. THE STATE OF BIHAR
2. THE DEPUTY DEVELOPMENT COMMISSIONER PURNEA
3. THE DISTRICT MANAGER,BIHAR STATE FOOD CORP. PURNEA,DISTT-PURNEA
4. SUB-DIVISIONAL OFFICER BANMANKHI,DISTT-PURNEA
5. BLOCK DEVELOPEMENT OFFICER BANMANKHI,DISTT-PURNEA
                                       with
                             CWJC No.2597 of 2010
1. CHANDRA PRASAD SAH S/O LATE BHUNESHWAR PRASAD SAH R/O VILL.+P.O.- DHARHARA,
P.S.- BANMANKHI, DISTT.- PURNEA
                                     Versus
1. THE STATE OF BIHAR
2. THE DEPUTY DEVELOPMENT COMMISSIONER, PURNEA
3. THE DISTRICT MANAGER, BIHAR STATE FOOD CORP., PURNEA, DISTT.- PURNEA
4. SUB-DIVISIONAL OFFICER, BANMANKHI, DISTT.- PURNEA
5. BLOCK DEVELOPMENT OFFICER, BANMANKHI, DISTT.- PURNEA
                                       with
                             CWJC No.2599 of 2010
1. UPENDRA PRASAD YADAV @ UPENDRA YADAV S/O RAMI PRASAD YADAV R/O VILL.-
MADHUBAN, P.O.- CHOPRA RAMNAGAR, P.S.- JANKINAGAR, DISTT.- PURNEA
                                         3




                                     Versus
1. THE STATE OF BIHAR
2. THE DEPUTY DEVELOPMENT COMMISSIONER, PURNEA
3. THE DISTRICT MANAGER, BIHAR STATE FOOD CORP., PURNEA, DISTT.- PURNEA
4. SUB-DIVISIONAL OFFICER, BANMANKHI, DISTT.- PURNEA
5. BLOCK DEVELOPMENT OFFICER, BANMANKHI, DISTT.- PURNEA
                                       with
                             CWJC No.3264 of 2010
1. BHUPENDRA PD. SAH S/O LATE KUSUM LAL SAH R/O VILL.- MOHANIA CHAKLA, P.S.-
BANMANKHI, DISTT.- PURNEA
                                     Versus
1. THE STATE OF BIHAR
2. THE DEPUTY DEVELOPMENT COMMISSIONER PURNEA
3. THE DISTRICT MANAGER BIHAR STATE FOOD CORP., PURNEA, DISTT.- PURNEA
4. SUB-DIVISIONAL OFFICER BANMANKHI, DISTT.- PURNEA
5. BLOCK DEVELOPMENT OFFICER BANMANKHI, DISTT.- PURNEA
                                       with
                             CWJC No.6712 of 2010
1. RAMJINISH PASWAN S/O LATE KAMAL PASWAN R/O VILL.- BHARTHIPUR, P.S. SAKRA,
DISTT.- MUZAFFARPUR
                                     Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY RURAL DEVELOPMENT
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
2. THE DISTRICT MAGISTRATE, MUZAFFARPUR
3. THE DEPUTY DEVELOPMENT COMMISSIONER DISTT.- MUZAFFARPUR
4. THE SUB-DIVISIONAL OFFICER (EAST), MUZAFFARPUR
5. THE BLOCK DEVELOPMENT OFFICER BLOCK- SAKRA, DISTT.- MUZAFFARPUR
                                  -----------

3/ 14/03/2011 Heard learned counsel for the petitioners

and learned counsel for the State.

By consent of the counsel for the parties,

these applications are disposed in similar terms as

C.W.J.C. No.16366/09 treating the impugned orders

as show cause notice to be replied within a period of

six weeks whereafter final adjudicatory orders are

required to be passed inclusive of the directions as

follows:-

“This Court therefore directs that
no coercive action shall be taken in
pursuance of the order dated
12.8.2009 issued by the Deputy
Development Commissioner, Munger.

The order is directed to be treated as a
show cause notice. Let the petitioner
file their reply within a maximum
4

period of six weeks whereafter the
Deputy Development Commissioner
shall pass final reasoned and speaking
order in accordance with law.

If no cause is shown by the
petitioner within the time indicated, the
writ petition shall be deemed to have
been dismissed.”

The applications stand disposed.

KC                   ( Navin Sinha, J.)