Patna High Court – Orders
Ramanand Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 9 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.12437 of 2010
====================================================
1. RAMANAND SINGH SON OF LATE DEO DAYAL SINGH, RESIDENT OF
VILLAGE MAHARANA PRATAP NAGAR, WARD NO.16, POLICE
STATION NAWADA, DISTRICT BHOJPUR, ARA,
2. AJIT KUAMR SINGH, SON OF BHARAT SINGH, RESIDDENT OF
VILLAGE MAHARANA PRATAP NAGAR, WARD NOL.16, P.S.NAWADA,
DISTRICT- BHOJUPUR, ARA,
3. AND VILAS SINGH, SON OF RAM KEWAL SINGH, RESDIDENT OF
MAHARANA PRATAP NAGAR, WARD NO 16, P.S. NAWADA,
DISTRICT-BHOJPUR, ARA
4. AWADH KUMAR SINGH SON OF LATE UDAI SINGH, RESIDENT OF
MAHARANA PRATAP NAGAR, P.S.NAWADA, WARD NO.16, DISTRICT-
BHOJPUR, ARA
5. MADAN MOHAN PRASAD SON OF LATE DINA NATH PRASAD,
RESIDENT OF MAHARANA PRATPS NAGAR, WARD NO.16, P.S.
NAWADA, DISTRICT-BHOJPUR, ARA. ---- -PETITIONERS.
Versus
1. THE STATE OF BIHAR
2. THE SECRETARY, FOOD & CONSUMER PROTECTION DEPARTMENT,
GOERNMENT OF BIHAR, PATANA
3. THE DISTRICT MAGISTRATE, BHOJPUR AT ARA
4. THE SUB DIVISIONAL OFFICER, ARA SADAR ARA
5. THE MARKETING OFFICER, ARA, URBAN AREA, BHOJPUR-
RESPONDENTS.
====================================================
Appearance :
For the Petitioners : MR. MITHILESH KUMAR RAI
For the RespondentS : MR. RAJESH KUAMR SINGH
A C TO A.A.G.-2
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 9.8.2010. Heard learned advocates.
This writ petition is filed in public
interest in respect of distribution of
supplies to a fair price shop.
This can hardly be a matter of
litigation much less a public interest
2
litigation.
The writ petition is rejected.
(R.M.Doshit, C.J.)
(Jyoti Saran, J.)
ahk