High Court Patna High Court - Orders

Mithilesh Kumar Singh vs Smt. Urmila Devi &Amp; Ors. on 27 August, 2010

Patna High Court – Orders
Mithilesh Kumar Singh vs Smt. Urmila Devi &Amp; Ors. on 27 August, 2010
                   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