High Court Patna High Court - Orders

Vst Industries Ltd. &Amp; Anr vs The State Of Bihar &Amp; Ors on 27 January, 2011

Patna High Court – Orders
Vst Industries Ltd. &Amp; Anr vs The State Of Bihar &Amp; Ors on 27 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
            CWJC No.2127 of 2010
     M/S GUPTA DEALERS PVT. LTD & ANR
                  Versus
         THE STATE OF BIHAR & ORS
                   With

           CWJC No.2098 of 2010
       M/S GUPTA SUPPLIERS & ANR
                 Versus
       THE STATE OF BIHAR & ORS
                  With

          CWJC No.3283 of 2009
  M/S DHARMAPAL SATYAPAL LTD. & ANR
                Versus
         STATE OF BIHAR & ORS
                 with
          CWJC No.5670 of 2009

       VST INDUSTRIES LTD. & ANR
                 Versus
       THE STATE OF BIHAR & ORS
                  With

           CWJC No.16402 of 2008
        M/S GOLDEN TOBACCO LTD.
                 Versus
        THE STATE OF BIHAR & ORS
                  With

            CWJC No.1892 of 2010
    M/S SIDDHARTH SALES AGENCY & SO
                  Versus
         THE STATE OF BIHAR & ORS
                   With

           CWJC No.3938 of 2010
       M/S HINDUSTAN INDUSTRIES
                 Versus
       THE STATE OF BIHAR & ANR
                  With

           CWJC No.4059 of 2010
             M/S DURGA WAX
                  Versus
        THE STATE OF BIHAR & ORS
                   With

          CWJC No.16730 of 2010
           M/S R.K.TRADING
                                           2




                                              Versus
                                     THE STATE OF BIHAR & ORS
                                               With

                                    CWJC No.6182 of 2004
                             M/S SKANSKA CEMENTATION INDIA
                                          Versus
                                   STATE OF BIHAR & ORS
                   ===================================================
                    APPEARANCE

                   (In CWJC Nos. 2127 & 2098 of 2010)
                   For the petitioner: Mr. Shantanu Kumar, Advocate.
                   (In CWJC No. 3283 of 2009)
                   For the petitioner: M/s Neeraj Jain, Sanjay Pathak & Shantanu Kumar.
                   (In CWJC No. 5670 of 2009)
                   For the petitioner: Mr. Chittaranjan Sinha, Sr. Advocate,
                                       Mr. Jayanta Ray Chaudhary and
                                       Mr. Binay Kumar, Advocates.

                   (In CWJC Nos. 16402/2008, 3938, 4059 & 16730 of 2010)
                   For the petitioner: Mr. S.D. Sanjay and
                                       Mr. Alok Kumar, Advocate.

                   (In CWJC No. 6182 of 2004)
                   For the petitioner: Mr. Ambuj Nayan Chaubey , Advocate.
                   For the respondents in all cases: Mr. Lalit Kishore, AAG I.
                   ===================================================
                   CORAM: HONOURABLE THE CHIEF JUSTICE
                                        And
                           HONOURABLE MR. JUSTICE JYOTI SARAN

                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

4. 27.01.2011. This group of writ petitions challenge the
constitutional validity of the Bihar Entry Tax Act.

We are informed at the Bar that the matter is at
large before the Constitutional Bench of the Hon’ble
Supreme Court in the matter of Jindal Stainless Limited
and Another Vs. State of Harayana & ors. and other
connected matters. By order dated 18th December 2008
3

made by the Constitutional Bench in Jindal Stainless
Limited and Another [(2010) 4 SCC 595], the matter has
been referred to the larger Bench.

In view of the matters pending before the
Hon’ble Supreme Court these petitions are adjourned sine
die to be posted for hearing after the Hon’ble Supreme
Court hears and decides the above referred matters pending
before it.

( R.M. Doshit, CJ )

( Jyoti Saran, J )
Dilip