High Court Patna High Court - Orders

Harendra Ram vs The State Of Bihar & Ors on 9 August, 2011

Patna High Court – Orders
Harendra Ram vs The State Of Bihar & Ors on 9 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.13803 of 2008
          Harendra Ram, son of Late Biltu Ram, resident of village-Baki
          Tikam, P.S.-Madhuban, District-East Champaran

                                                                  .........Petitioner
                                             Versus
          1.   The State Of Bihar through the Chief Secretary, Government
               of Bihar, Patna
          2.   The Commissioner, Tirhut Division, Muzaffarpur
          3.   The Collector, East Champaran, Motihari
          4.   The Sub-Divisional Officer, Pakridayal, East Chaparan
          5.   The Block Development Officer, Madhuban, East Champaran
          6.   The Superintendent of Police, East Champaran, Motihari
          7.   Nand Kishore Baitha, son of Panchu Baitha, Mukhiya Gram
               Panchayat Raj, Talimpur, Madhuban, East Champaran

                                                              .........Respondents
                                 ----------------------------------

03. 09.08.2011 The present application has been filed for

direction to the respondent authority to make an enquiry

against the Mukhiya for his removal due to his

misconduct under the provisions of sub-section (5) of

Section 18 of Bihar Panchayat Raj Act.

It is submitted by learned counsel for the

petitioner that in view of the new elected body of the

Panchayat, the application has become infructuous.

Accordingly it is disposed off.

(Dinesh Kumar Singh, J)
Shageer