High Court Patna High Court - Orders

Arbind Singh vs The State Of Bihar & Ors on 15 November, 2011

Patna High Court – Orders
Arbind Singh vs The State Of Bihar & Ors on 15 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Civil Writ Jurisdiction Case No.1039 of 2009

                 Arbind Singh, son of Late Baldeo Singh, village Barah, PS Punpun, Dist.
                 Patna - Petitioner.
                                                   Vs.
                 1) The State of Bihar,
                 2) The Director, Panchayati Raj, Bihar, Patna.
                 3) The Dist. Magistrate, Patna.
                 4) The Dist. Development Commissioner, Patna.
                 5) The Dist. Programme Officer, Patna.
                 6) The B.D.O. cum C.O. cum Executive Officer, Panchayat Samiti
                    Punpun, Patna.
                 7) The Pramukh, Panchayat Samiti, Punpun, Patna - Respondents.

3   15.11.2011

Heard learned counsel for the petitioner and the State.

This writ petition has been filed challenging the

decision taken by the Panchayat Samiti, dated 31.12.2008 by

which they have supposedly changed the scheme and

implemented another scheme for stalling solar lamps in the

Panchayat.

Counsel for the petitioner submits that there are

illegalities in the way the money has been spent. The petitioner is

the Mukhiya and quite capable of bringing the illegalities to the

notice of the authorities concerned. This court at this stage cannot

decide whether the money was legally spent or not as it was

subject matter of verification and enquiry.

This writ petition is, thus, dismissed.

     haque                                        ( Sheema Ali Khan, J .)