High Court Patna High Court - Orders

Kulanand Singh Sevait Sri Thak vs Bihar State Board Of Religious on 21 October, 2011

Patna High Court – Orders
Kulanand Singh Sevait Sri Thak vs Bihar State Board Of Religious on 21 October, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Civil Writ Jurisdiction Case No.7915 of 2010
                         Kulanand Singh Sevait Sri Thakur Ram Jankijee, son of Matuk
                         Singh, resident of village-Gandaul, P.S. Mahishi, district-
                         Saharsa
                                                     Versus
                                 Bihar State Board of Religious Trust & Ors.
                                         -----------------------------

02. 21.10.2011 Heard Mr. Naresh Chandra Verma, learned counsel for

the petitioner and Mr. Ganpari Trivedi, learned counsel for the Bihar

State Board of Religious Trust.

The petitioner has questioned the order dated

28.10.2009 passed by the respondent no. 2, the then Administrator-

cum-Special Executive Officer, Bihar State Board of Religious

Trust, Bihar, Patna in purported exercise of power vested under

Section 32 of the Bihar Hindu Religious Trust Act, 1950 and the

Rules framed thereunder.

Regard being had to the statutory remedy available

under Section 32(3) of the said Act, the writ petition is disposed of

with the liberty to the petitioner to avail of the alternative remedy as

available to him under the Act and which may be considered and

disposed of in accordance with law on its own merit.

Needless to mention that this Court has not expressed

any opinion as regarding the merits of the case.

(Jyoti Saran, J.)
S.Sb/-