Patna High Court – Orders
Sudarshan Singh vs The State Of Bihar &Amp; Ors on 9 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.11619 of 2010
==============================================
SUDARSHAN SINGH S/O LATE KASI NATH SINGH R/O
VILLAGE + P.O.- NAGARI, P.S.- CHARPOKHARI,
DISTT.- BHOJPUR
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE, BHOJPUR AT ARA
3. THE SUB-DIVISIONAL MAGISTRATE, PIRO, BHOJPUR
4. THE ANCHAL ADHIKARI, CHARPOKHARI, BHOJPUR
5. THE OFFICER IN-CHARGE, CHARPOKHARI, BHOJPUR
==============================================
APPEARANCE
For the petitioner : Mr. Ashok Kumar Sharma
Mr. Rahul Nath
For the respondents : Mr. A.K. Sharan (SC 20)
================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3 09.08.2010 At the request of learned counsel for the
respondents, put up on 23rd August 2010.
(R.M. Doshit, CJ.)
(Jyoti Saran, J.)
S.Sb/-