IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.573 of 2010
RAMAKANT SAO
Versus
STATE OF BIHAR & ORS.
with
MJC No.1558 of 2010
DEVENDRA PRASAD SINGH
Versus
STATE OF BIHAR & ORS
-----------
07. 27.04.2011 In spite of repeated indulgence
granted in these two matters, the Municipal
Commissioner, Patna Municipal Corporation
has not considered the request of the petitioner
as was directed under orders of the High
Court dated 29.10.2009 and 16.11.2009,
Annexure-1 in both the matters. It is
submitted on behalf of the Municipal
Commissioner that he is presently conducting
election in West Bengal, as such, it is not
possible for him to pass order and matter be
adjourned. I am not inclined to adjourn the
matter any further, as the two orders were
passed by this Court on 29.10.2009 and
16.11.2009 when there was no election. In the
circumstances, I direct the Incharge,
Municipal Commissioner, PMC to appear in
this Court tomorrow.
Matter is passed over for the day.
Rajesh/ ( V.N. Sinha, J.)