High Court Patna High Court - Orders

Ram Awatar Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 20 January, 2011

Patna High Court – Orders
Ram Awatar Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 20 January, 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.15972 of 2010
                                 RAMCHANDRA SINGH
                                           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.15124 of 2010
                                SANJEET KUMAR SAHU
                                           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.17271 of 2010
                                  JASBIR SAHNI & ORS
                                           Versus
                              THE STATE OF BIHAR & ORS
                                             with
                                CWJC No.17378 of 2010
                              BAIDYANATH SAHNI & ORS
                                           Versus
                              THE STATE OF BIHAR & ORS
                                         -----------

06. 20.01.2011 In these writ petitions, the issues which have been

raised by the counsel for the petitioners, are that respondent-

Addl. Collector who has passed the revisional order was/is

not competent to exercise revisional jurisdiction in view of
2

provisions contained in section 16 of the Bihar Tenants

Holdings (Maintenance of Records) Act, 1973.

Treating CWJC No. 11781 of 2010 to be the lead case,

several other writ petitions raising the same issues have been

directed to be tagged along with the said application, some

of those matters are likely to come up in the next week.

In that view of the matter, with the consent of the

parties, list these cases along with all similar matters for

hearing on the point of admission on 01.02.2011 at the top of

the list.

( Kishore K. Mandal )
hr