IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.3617 of 2010
Umesh Chandra Chaudhary
Versus
The State Of Bihar & Ors.
----------------------------------
3. 15.10.2011 Heard the learned counsel for the petitioner and also
considered the show cause filed on behalf of opposite party no.3.
Considering the show cause it appears that there is no
fault on the part of the authority concerned as stated in paragraph
10 of the show cause wherein it has specifically been stated that
the petitioner himself had not made his signature at the proper
place and kept the authority slip for a long time with himself.
Be that as it may, in view of the statements made in the
show cause, I am not inclined to proceed further in the matter. The
M.J.C. application stands disposed of.
PNM (Shailesh Kumar Sinha, J.)