High Court Patna High Court - Orders

Puran Rai vs The State Of Bihar &Amp; Ors on 22 February, 2011

Patna High Court – Orders
Puran Rai vs The State Of Bihar &Amp; Ors on 22 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
            CWJC No.11781 of 2010
             LAKHAN LAL SAH
                  Versus
         THE STATE OF BIHAR & ORS
                   with
            CWJC No.12106 of 2010
         RAM AWATAR SINGH & ORS
                  Versus
         THE STATE OF BIHAR & ORS
                   with
            CWJC No.15124 of 2010
           SANJEET KUMAR SAHU
                  Versus
         THE STATE OF BIHAR & ORS
                   with
            CWJC No.11988 of 2010
                MALTI DEVI
                  Versus
         THE STATE OF BIHAR & ORS
                   with
            CWJC No.14664 of 2010
         RAM DULAR MISHRA & ORS
                  Versus
         THE STATE OF BIHAR & ORS
                   with
            CWJC No.15972 of 2010
            RAMCHANDRA SINGH
                  Versus
         THE STATE OF BIHAR & ORS
                   with
            CWJC No.18401 of 2010
              SAMA DAS & ORS
                  Versus
         THE STATE OF BIHAR & ORS
                   with
            CWJC No.19796 of 2010
         MOST.MUNARO DEVI & ORS
                  Versus
         THE STATE OF BIHAR & ORS
                   with
            CWJC No.13709 of 2010
           YUGAL KISHORE SINGH
                  Versus
         THE STATE OF BIHAR & ORS
                   with
               2




      CWJC No.15270 of 2010
          FULIYA DEVI
             Versus
   THE STATE OF BIHAR & ORS
              with
      CWJC No.12918 of 2010
           PURAN RAI
             Versus
   THE STATE OF BIHAR & ORS
              with
      CWJC No.15551 of 2010
     MUKHLAL SINGH & ORS
             Versus
   THE STATE OF BIHAR & ORS
              with
      CWJC No.16977 of 2010
     RAHUL KUMAR GUPTA
             Versus
   THE STATE OF BIHAR & ORS
              with
      CWJC No.13799 of 2010
    KASHI NATH SINGH & ORS
             Versus
   THE STATE OF BIHAR & ORS
              with
      CWJC No.14182 of 2010
    RAM DAYAL SINGH & ORS
             Versus
   THE STATE OF BIHAR & ORS
              with
      CWJC No.15608 of 2010
GIRIJESH KISHORE SINGH @GIRIJE
             Versus
   THE STATE OF BIHAR & ORS
              with
      CWJC No.17591 of 2010
       SMT.ZEORANI DEVI
             Versus
   THE STATE OF BIHAR & ORS
              with
       CWJC No.807 of 2011
   RAMAUTAR YADAV & ANR
             Versus
   THE STATE OF BIHAR & ORS
              with
       CWJC No.921 of 2011
                                        3




                       KAMESHWAR PANDEY
                               Versus
                    THE STATE OF BIHAR & ORS
                                 with
                        CWJC No.980 of 2011
        KUMARI JYOTIKA RATNAM @ JYOTIKA RATNAM & ANR
                               Versus
                    THE STATE OF BIHAR & ORS
                                 with
                        CWJC No.971 of 2011
                     SHYAM NARAYAN MISHRA
                               Versus
                THE ADDITIONAL COLLECTOR,ROHTA
                                 with
                        CWJC No.1893 of 2011
                       SUNIL KUMAR GUPTA
                               Versus
                    THE STATE OF BIHAR & ORS
                                 with
                        CWJC No.7558 of 2010
                MD. MAINUL HAQUE @ MD.MAIMUL H
                               Versus
                    THE STATE OF BIHAR & ORS
                              -----------

08 22.02.2011 Altogether 23 matters have been put up in batch

before this Court.

Mr. Choubey and Mr. Dwivedi, learned senior

counsels appeared on behalf of the petitioners in C.W.J.C.

Nos. 12106 of 2010 and 11781 of 2010 respectively. Sri Ram

Balak Mahto, learned Advocate General assisted by Mr. A.K.

Keshri appeared on behalf of the respondents and made

submission on behalf of the State-respondents in C.W.J.C.

No. 12106 of 2010. Mr. Rajendra Narayan appeared as

amicus curiae and also made submissions.

Both the senior counsels appearing in support of
4

the writ petitions submitted that they would be filing an

application in their respective cases to amend the prayer in

view of the stand taken by the respondents in the counter

affidavit. They submit that petitioners would now challenge

the validity/vires of the notification dated 28.05.2008 passed

by Government of Bihar in the Department of Revenue and

Land Reforms keeping in view the judgment rendered by

Division Bench of this Court in Kapildeo Singh & Ors. Vrs.

State of Bihar & Ors. 2003 (2) P.L.J.R. 431.

Learned counsel appearing on behalf of the

respondents submits that such stand is being taken by the

petitioners after filing reply to the counter affidavit.

As prayed for, let the petitioners of the present

batch of the writ petitions file appropriate

application/affidavit seeking amendment in the relief prayed

in those applications.

As prayed for, list these matters after one week

under the heading for orders.

(Kishore K. Mandal, J.)
Safik