IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Review No.200 of 2010
Mithilesh Kumar Singh S/o Late Radha Prasad Singh, resident of
Mohalla Rauza, P.O. Ara chowk, Ward No.28, Ara Municipal
Corporation, P.S. and Town Ara District-Bhojpur.
.......Petitioner.
Versus
1. Smt. Urmila Devi W/o Gauri Shankar Lal, resident of Mohalla
Rauza, P.O. Ara Chowk, Ward No.28, P.S.Ara, District-Bhojpur.
Writ petitioner-Respondent 1st Set.
2. The State of Bihar through its Chief Secretary, Old Secretariat
Building, Patna.
3. The District Magistrate Bhojpur at Ara, P.S.Ara, District-Bhojpur.
4. The Deputy Development Commissioner, Bhojpur at Ara.
5. The Additional Collector Bhojpur at Ara.
6. The Sub-Divisional Officer, Sadar, Ara.
7. The Anchal Adhikari Sadar, Ara.
.....Respondents-Respondents 2nd Set.
-----------
02/ 27.08.2010 This civil review petition appears to be absolutely
frivolous as in the writ petition the review petitioner was not a
party. He claims to be merely a voter and is claiming that the
certificate issued to the writ petitioner was illegal and fraudulent.
2. The matter with regard to said issuance of certificate
was between the writ petitioner and the authorities who had issued
the certificate. The said matter has been set at rest by this court in
the writ matter out of which this civil review has arisen. In the
said circumstances, the review petitioner appears to be a busy body
and merely in that capacity he has filed this civil review, which the
office has rightly noted as not maintainable.
3. Accordingly, this civil review petition is dismissed as
not maintainable.
(S. N. Hussain, J.)
Sunil