High Court Patna High Court - Orders

Jagdish Ram vs The State Of Bihar &Amp; Ors on 14 February, 2011

Patna High Court – Orders
Jagdish Ram vs The State Of Bihar &Amp; Ors on 14 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          CWJC No.20746 of 2010
                   Jagdish Ram son of Mauze Ram, resident of village-Jafra, P.S.-Patauna
                   (Bisfi), District-Madhubani.
                                                                            ......Petitioner.
                                                    Versus
                   1. The State of Bihar.
                   2. The Divisional Commissioner, Darbhanga Division, Darbhanga.
                   3. The Collector, Madhubani, District-Madhubani.
                   4. The District Certificate Officer, Madhubani, District-Madhubani.
                   5. The Superintendent of Post Office, Madhubani Division, Suratganj,
                       Madhubani, P.S.-Town, District-Madhubani.
                                                                       ........Respondents.
                                                   -----------

For the petitioner : Mr. Amarendra Kumar, Advocate.
For the State : Mr. Manoj Kumar, A. C. to S. C. VI
For the Union of India : Mr. Satyendra Kumar Jha, C.G.C.

———

04/ 14.02.2011 Heard learned counsel for the petitioner and learned

counsel for the State of Bihar and its authorities.

After some argument, learned counsel for the petitioner

seeks permission to withdraw this petition in order to avail the

provision of review under Section 63 of the Bihar and Orissa

Public Demand Recovery Act, 1914.

The prayer is allowed and this writ petition is disposed

of with the aforesaid liberty to the petitioner. However, the review

authority shall not reject the review petition on the ground of

delay, if the said review petition is filed within three weeks from

today along with a copy of this order and shall decide the said

review petition on merits in accordance with law expeditiously.

(S. N. Hussain, J.)

Sunil