Patna High Court – Orders
Sadanand Yadav vs The State Of Bihar &Amp; Ors on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1666 of 2010
SADANAND YADAV SON OF LATE SITOBI YADAV RESIDENT OF
VILLAGE- DHARHARA P.S. DHARHARA DISTRICT MUNGER.
.... PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE DEPUTY DEVELOPMENT COMMISSIOINER CUM
CHIEF EXECUTIVE OFFICER, ZILA PARISHAD, MUNGER,
DISTRICT MUNGER.
3. THE DISTRICT MANAGER, BIHAR STATE FOOD
CORPORATION, MUNGER, DISTRICT- MUNGER.
4. THE SUB DIVISIONAL OFFICER, SUB-DIVISION MUNGER,
DISTRICT- MUNGER.
5. THE BLOCK DEVELOPMENT OFFICER BLOCK-
DHARHARA, DISTRICT MUNGER.
6. THE PANCHAYAT SECRETARY, ITAWA, P.S. DHARHARA
DISTRICT MUNGER.
7. THE MUKHIYA, ITAWA P.S. DHARHARA DISTRICT
MUNGER.
... RESPONDENTS.
-----------
4. 28.02.2011 By consent of the counsel for the parties,
this writ application is disposed of in similar terms
as C.W.J.C. No. 16366 of 2009.
Ibrar/- ( Navin Sinha, J.)