IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.991 of 2011
In
Civil Writ Jurisdiction Case No. 322 of 2008
With
Interlocutory Application No. 4549 of 2011
And
Interlocutory Application No. 4550 of 2011.
And
Interlocutory Application No. 4551 of 2011
======================================================
Ram Ekbal Yadav
.... .... Appellant/s
Versus
Meera Devi & Ors
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Uma Kant Shukla with Mr. Shakti Suman
Kumar
For the Respondent/s : Mr. Mayank Rukhaiyar, A.C. to G.A. III
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
I.A. No. 4551 of 2011
2 12-07-2011 This Application for leave to appeal is filed by a
licensee of the fair price shop of Ughra Mahapara Gram
Panchayat. Feeling aggrieved by the direction issued by the
learned single Judge to return the card holders to the respondent
no.1, Meera Devi, a licensee of the fair price shop in the Ughra
Gram Panchayat, the applicant has preferred the above Appeal.
Learned advocate Mr. Uma Kant Shukla has appeared for
Patna High Court LPA No.991 of 2011 (2) dt.12-07-2011
2
the appellant. He has submitted that although the appellant was not
a party in above C.W.J.C. No. 322 of 2008 on account of the
impugned direction, out of total 1200 card holders the appellant
will lose 840 card holders.
Leave is granted.
Re. L. P. A No. 991 of 2011, I.A. No.4549 of 2011 & I.A.
No. 4550 of 2011
Issue notice to the respondent no. 1 for hearing of limitation
petition, stay petition and for hearing and disposal of the Letters
Patent Appeal, to be made returnable on 30th August 2011.
Notice will be served through Court process. Requisites will
be filed within one week from today.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
BTiwary/-