Patna High Court – Orders
Rampukar Chaurashiya vs The State Of Bihar & Anr on 12 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12980 of 2011
Rampukar Chaurashiya, son of late Bandelal Chaurashiya, resident of
Village - Shekhpur Chaman, P.O. Sahajadpur, P.S. Udakishanganj,
District - Madhepura, presently residing at village Pipara Persai, P S -
Sonbarsa, District - Sitamarhi
Versus
1. The State Of Bihar.
2. The Director of Consolidation, Bihar, Patna.
-----------
2. 12.8.2011 There is no occasion for this Court to interfere with
the transfer order contained in Annexure-1 in view of the fact
that this order seems to have been passed in the background of a
PIL which is CWJC No. 7336 of 2008. If the petitioner feels
that the Division Bench has committed an error of law in passing
such a direction, remedy for him is to seek review/modification
of that order.
Writ is dismissed in the above background.
rkp ( Ajay Kumar Tripathi, J.)