High Court Patna High Court - Orders

Haresh Kumar Mishra vs The Union Of India & Ors on 13 September, 2011

Patna High Court – Orders
Haresh Kumar Mishra vs The Union Of India & Ors on 13 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.12163 of 2011
                   Haresh Kumar Mishra son of late Surya Narayan
                   Mishra, resident of At & P.O. and P.S. Phulparas,
                   District Madhubani ..           ... Petitioner
                                         Versus
                   1. The Union Of India through            the Secretary,
                      Ministry of Road Transport and Highways, New
                      Delhi,
                   2. The National Highway Authority of India, G-5/6,
                      Sector-10, Dwarika, New Delhi through its
                      Chairman,
                   3. The District Magistrate-cum-Collector, Madhubani,
                   4. The Competent Authority-cum-District Land
                      Acquisition Officer, Madhubani,
                                             ...           .. Respondents
                   For the Petitioner: M/s Gautam Kejriwal and Gopakl
                                             Prasad Gupta, Advocates
                   For the State:      Mr. R.B. Mahto, Advocate General
                   For Res. No. 2:     Mr. Ranjan Kumar, Advocate
                                           ...

4 13.09.2011 After some argument, learned counsel for the

petitioner seeks permission to withdraw this application to

pursue his matter before the concerned authority as,

according to him, though the award has been prepared in

the year 2006, the award money has been transferred to his

account in the year 2009(in part) and 2011(in part) without

giving any interest and any reasons having been disclosed.

Permission is accorded.

This writ application is dismissed as withdrawn.

However, if such application is filed before the

concerned authority, let it be considered on its own merit
2

and in accordance with law.

However, it is made clear that this Court has not

formed any opinion with regard to the merit of the case.

SC                         ( Dr. Ravi Ranjan, J.)