High Court Patna High Court - Orders

Satya Prakash Dayal &Amp; Ors vs The State Of Bihar &Amp; Ors on 21 February, 2011

Patna High Court – Orders
Satya Prakash Dayal &Amp; Ors vs The State Of Bihar &Amp; Ors on 21 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
             CWJC No.13468 of 2009
         DR.SUSHIL KUMAR JHA & ORS
                     Versus
          THE STATE OF BIHAR & ORS
                      With
            CWJC No.16572 of 2009
           SURENDRA KANT JHA & ORS
                     Versus
          THE STATE OF BIHAR & ORS
                      with
            CWJC No.16529 of 2009
       SHANKAR PRASAD SHARMA & ORS
                     Versus
          THE STATE OF BIHAR & ORS
                      With
            CWJC No.16782 of 2009
     RAJ BALLABH PRASAD SINGH & ORS
                     Versus
          THE STATE OF BIHAR & ORS
                      With
              CWJC No.248 of 2010
            DR.SHANTI KUMARI VERMA
                     Versus
          THE STATE OF BIHAR & ORS
                      with
            CWJC No.15155 of 2009
           DIP NARAYAN GUPTA & ORS
                     Versus
          THE STATE OF BIHAR & ORS
                      With
             CWJC No.2283 of 2010
               MUNNA PRASAD GUPTA
                     Versus
          THE STATE OF BIHAR & ORS
                      With
             CWJC No.2079 of 2010
                ARUN KUMAR & ORS
                     Versus
          THE STATE OF BIHAR & ORS
                      With
             CWJC No.1704 of 2010
             DEVENDRA PRASAD SINGH
                     Versus
          THE STATE OF BIHAR & ORS
                      With
             CWJC No.1374 of 2010
        BIRENDRA KUMAR SINGH & ORS
                     Versus
          THE STATE OF BIHAR & ORS
                      With
            CWJC No.16229 of 2009
                                   2




                  SHASHI BHUSHAN PRASAD SINGH &
                               Versus
                     THE STATE OF BIHAR & ORS
                                With
                       CWJC No.3318 of 2010
                      ARUN KUMAR SINGH & ORS
                               Versus
                     THE STATE OF BIHAR & ORS
                                With
                      CWJC No.11685 of 2010
                        HEERA PANDEYA & ORS
                               Versus
                     THE STATE OF BIHAR & ORS
                                With
                       CWJC No.9979 of 2010
                         ASHOK KUMAR SINHA
                               Versus
                     THE STATE OF BIHAR & ORS
                                With
                       CWJC No.3359 of 2010
                 PRABHURANJAN PRASAD SINGH &ORS
                               Versus
                     THE STATE OF BIHAR & ORS
                                With
                       CWJC No.5370 of 2010
                    SATYA PRAKASH DAYAL & ORS
                               Versus
                     THE STATE OF BIHAR & ORS
                                With
                       CWJC No.5445 of 2010
                          AJAY PRASAD LAL
                               Versus
                     THE STATE OF BIHAR & ORS
                                With
                      CWJC No.16495 of 2009
                       PROF.AJIT KUMAR SINHA
                               Versus
                     THE STATE OF BIHAR & ORS
                            -----------

5 21.02.2011 As the issue arising in a large

number of pending writ applications already

stood decided by an order of a Bench of

this Court, this Court took up similar

matters covered by the said order and
3

disposed them of by order dated 01.10.2010.

The first case of the batch was CWJC No.

13468 of 2009. The other identical matters

were of disposed of by the said common

order passed on that day. However, due to

mistake in the office, another matter

bearing CWJC No.16495 of 2009 was also

tagged with the batch in the order typed on

that day and thus, was shown to have been

disposed of. Later on, it transpired that

the matter in the said writ application was

quite different than the matter in the

batch of writ applications which were

disposed of, and, therefore, the same

required independent hearing.

In the circumstances, it is observed

that the order dated 01.10.2010 passed in

CWJC No. 13468 of 2009 and other analogous

cases shall not be treated to have been

passed in CWJC No.16495 of 2009 and the

said order stands modified to that extent.

(J. N. Singh, J.)
BT