High Court Patna High Court - Orders

Sunil Kumar Rai @ Sunil Kumar vs The State Of Bihar & Ors on 11 August, 2011

Patna High Court – Orders
Sunil Kumar Rai @ Sunil Kumar vs The State Of Bihar & Ors on 11 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
    1. Civil Writ Jurisdiction Case No.3492 of 2011
                         Md.Ahsan
                           Versus
              The State Of Bihar & Ors
              ----------------------------------

with

2. Civil Writ Jurisdiction Case No.4506 of 2011
Sunil Kumar Rai @ Sunil Kumar
Versus
The State Of Bihar & Ors

———————————-

with

3. Civil Writ Jurisdiction Case No.4786 of 2011
Bibi Aaisha Khatoon
Versus
The State Of Bihar & Ors

———————————-

with

4. Civil Writ Jurisdiction Case No.4807 of 2011
Md.Tarik Anwar
Versus
The State Of Bihar & Ors

———————————-

with

5. Civil Writ Jurisdiction Case No.5039 of 2011

1. Amit Kumar & 2. Mithilesh Pd.Singh
Versus
The State Of Bihar & Ors

———————————-

with

6. Civil Writ Jurisdiction Case No.11552 of 2011
Rajendra Prasad
Versus
The State Of Bihar & Ors

———————————-

with

7. Civil Writ Jurisdiction Case No.11600 of 2011
Smt.Sato Devi
Versus
The State Of Bihar & Ors

———————————-

with

8. Civil Writ Jurisdiction Case No.12191 of 2011
Sushil Kumar Chaudhary
Versus
The State Of Bihar & Ors

———————————-

with

9. Civil Writ Jurisdiction Case No.12194 of 2011
Arvind Kumar Singh
Versus
The State Of Bihar & Ors

———————————-

with

10. Civil Writ Jurisdiction Case No.12195 of 2011
Naresh Kumar Singh
Versus
The State Of Bihar & Ors

———————————-

with

11. Civil Writ Jurisdiction Case No.12196 of 2011
Om Prakash Agrawal
Versus
The State Of Bihar & Ors

———————————-

with

12. Civil Writ Jurisdiction Case No.12214 of 2011
Ranjeet Paswan
Versus
The State Of Bihar & Ors

———————————-

with

13. Civil Writ Jurisdiction Case No.12237 of 2011
Bam Bhola Yadav
Versus
The State Of Bihar & Ors

———————————-

with

14. Civil Writ Jurisdiction Case No.12279 of 2011
Md.Taslim
Versus
The State Of Bihar & Ors

———————————-

with

15. Civil Writ Jurisdiction Case No.12464 of 2011
Kali Charan Karmkar
Versus
The State Of Bihar & Ors

———————————-

with

16. Civil Writ Jurisdiction Case No.12563 of 2011
Abdus Samad
Versus
The State Of Bihar & Ors

———————————-

with

17. Civil Writ Jurisdiction Case No.12569 of 2011
Dhurendhar Singh & Ors
Versus
The State Of Bihar & Ors

———————————-

with

18. Civil Writ Jurisdiction Case No.12702 of 2011
Md.Akhtar Husain
Versus
The State Of Bihar & Ors

———————————-

with

19. Civil Writ Jurisdiction Case No.12729 of 2011
Moti Lal Paswan
Versus
The State Of Bihar & Ors

———————————-

with

20. Civil Writ Jurisdiction Case No.12737 of 2011
Sunita Devi
Versus
The State Of Bihar & Ors

———————————-

with

21. Civil Writ Jurisdiction Case No.12744 of 2011
Radhakant Sharma
Versus
The State Of Bihar & Ors

———————————-

with

22. Civil Writ Jurisdiction Case No.12652 of 2011
Md.Abbas
Versus
The State Of Bihar & Ors

———————————-

with

23. Civil Writ Jurisdiction Case No.10336 of 2011
Sanjay Tiwari
Versus
The State Of Bihar & Ors

———————————-

with

24. Civil Writ Jurisdiction Case No.10825 of 2011
Shree Kant Mishra
Versus
The State Of Bihar & Ors

———————————-

with

25. Civil Writ Jurisdiction Case No.13032 of 2011
Suresh Manjhi
Versus
The State Of Bihar & Ors

———————————-

with

26. Civil Writ Jurisdiction Case No.1598 of 2011
Md. Illiyas Ansari
Versus
The State Of Bihar & Ors

———————————-

with

27. Civil Writ Jurisdiction Case No.2127 of 2011
Satyendra Narayan Singh
Versus
The State Of Bihar & Ors

———————————-

with

28. Civil Writ Jurisdiction Case No.2156 of 2011
Raj Kr. Ravidas
Versus
The State Of Bihar & Ors

———————————-

with

29. Civil Writ Jurisdiction Case No.12500 of 2011
Chhotelal Singh
Versus
The State Of Bihar & Ors

———————————-

2. 11.08.2011. The petitioners, who are the licensee under the 1984

Unification Order as well as under the Public Distribution

System (Control) Order, 2001 pray for quashing the memo

issued by the concerned authorities, directing refund of

value of undistributed rice under 50 % and 30 % of

Sampurna Gramin Rojgar Yojana in between the years

2002 to 2006 at APL rate of Rs.13.10 per Kg. Earlier

similar matters had come up before this Court in C.W.J.C.

No. 711 of 2011 (Awash Prasad Singh Vs. The State of

Bihar & Ors.) & C.W.J.C. No. 757 of 2011 (Suresh Prasad

@ Raj Kumar Vs. The State of Bihar & Ors.). The

aforesaid writ applications have been disposed of by order

dated 06.07.2011 after noticing the submissions of learned

counsel for the parties.

As the facts and issues are common, the order dated
06.07.2011 passed in C.W.J.C. No. 711 of 2011 and

C.W.J.C. No. 757 of 2011 would also govern in all these

writ applications. All these writ applications are disposed

of in terms of the order dated 06.07.2011 passed in

C.W.J.C. No. 711 of 2011 and C.W.J.C. No. 757 of 2011

including interim protection as mentioned therein, with the

condition that the petitioners would either deposit 20% of

the value of undistributed rice at Rs.10/-per Kg for the

present or the rice itself, if already not deposited within two

months.

Shashi (Samarendra Pratap Singh,J).