IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.994 of 2010
VIJAY KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
4 12-10-2010 Heard learned counsel for the petitioner and learned
counsel for the State.
This writ petition has been filed by way of public
interest litigation to highlight the grievances of respondent
no.6, the Chairman, District Board, East Champaran,
Motihari.
According to learned counsel for the petitioner
under several schemes the money of the District Board, East
Champaran, Motihari has been utilized by the Chief
Executive Officer without taking permission or concurrence
of the Chairman of the District Board and therefore such
expenditure may be declared to be un-authorized expenditure
and recoverable from the Deputy Development
Commissioner- Chief Executive officer. In spite of
opportunity granted no counter-affidavit has been filed on
behalf of the respondents.
Considering all the facts and circumstances, this
writ petition is disposed of with liberty to the petitioner to file
2
a representation along with a copy of this order before the
District Magistrate, East Champaran, Motihari who shall then
look into the grievances of the petitioner and issue
appropriate order/ direction at an early date preferably within
a period of two months from the date of filing of the
representation.
( Shiva Kirti Singh, J.)
( Hemant Kumar Srivastava,J)
Naresh