IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3130 of 2011
INDRA BHUSHAN KUMAR .
Versus
THE STATE OF BIHAR & ORS .
-----------
02. 14.03.2011 Heard learned counsel for the petitioner and for
the Department of Mines.
A preliminary objection has been made on behalf
of respondents that the impugned order of the licensing
authority dated 12.1.2011 is amenable to review
jurisdiction of the Mines Commissioner under the Bihar
Mines Minerals Concession Rules.
Leave is sought to withdraw the application to
avail remedies in revisional jurisdiction.
If the petitioner files such Review Application
within 30 days from today, let the same be disposed off in
accordance with law expeditiously, provided the petitioner
himself co-operates without going into issues of limitation.
The application is dismissed as withdrawn with
the liberty as aforesaid.
P.K ( Navin Sinha, J.)