IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.8124 of 2010
Hari Shah S/O Wakchadi Shaha R/O Vill.- Sahja, P.S.-
Pranpur, Distt.- Katihar
Versus
1. The State Of Bihar
2. The Collector, Katihar
3. District Development Officer, Katihar
4. Block Development Officer, Pranpur Block
5. Mukhiya, Sahja Pranpur Panchayat
6. Ram Kishun Paswan S/O Not Known To The Petitioner R/O
Jhagawan, P.S.- Pranpur, Distt.- Katihar
7. Abdul Rawani S/O Chapti R/O Imlitola, P.S.- Pranpur, Distt.-
Katihar
8. Anjera Khatoon W/O Sadiq Ali R/O Kasthawar, Distt.- Katihar
9. Bhanstera Khatoon W/O Md. Istaf Ali R/O Imlitola, P.S. Pranpur
Distt.- Katihar
----------------------------------
02. 17.11.2011 This matter was taken up on 16.11.2011 when none
appeared on behalf of the petitioner. Learned counsel for the State
was present.
Today also there is no representation on behalf of the
petitioner although Mr. Md. Haroon Quraishi, Assisting counsel to
S.C. 18 is present and submits that the writ petition does not
contain any details of engagement nor any documents have been
appended to the writ petition in support of grievance raised.
Regard being had to the circumstances as also the
circumstance that no body appears to press the writ petition, the writ
petition is disposed of reserving liberty to the petitioner to raise his
grievance before the appropriate authority in the district of Katihar
together with supportive documents in respect of his claim and
which shall be considered and disposed of in accordance with law.
S.Sb/- (Jyoti Saran, J.)