Patna High Court – Orders
Devendra Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 31 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3033 of 2010
1. DEVENDRA SINGH S/O LATE RAMNANDAN SINGH R/O MOH R
BLOCK,P.S.SACHIVALAYA,DISTT-PATNA ,AT PRESENT POSTED AS GUARD
,MAIN OFFICE ,P.M.C.,PATNA
2. BALENDRA DEO S/O LATE FULENDRA DEO R/O MOH JANTA ROAD,BACK
JHUNJHUN MAHAL,P.S.GADANI BAGH,DISTT-PATNA AT PRESENT POSTED AS
HEAD OFFICE ,P.M.C.PATNA
3. BASANT S/O LATE TULSI R/O MOH NEW YARPUR,JANTA ROAD,BACK
DEVI ASTHAN,P.S.GARDANIBAGH,DISTT-PATNA , AT PRESENT POSTEDA AS
HEAD OFFICE ,P.M.C.,PATNA
4. BHRIGU NATH SAHAY S/O LATE BAIDYANATH SAHAY R/O MOH PAKKI
GORAIYA ,PATNA CITY,P.S. KHAJEKALAN,DISTT-PATNA, AT PRESENED
POSTED AS PATNA P.T.INSPECTOR HEAD OFFICE P.M.C.PATNA
5. INDRADEO CHOUDHARY S/O LATE MANGAL CHAUDHARY R/O MOH
PAIGAMARPUR,P.S. KHUSRUPUR,DISTT-PATNA,AT PRESENT POSTED AS HEAD
OFFICE ,P.M.C.PATNA
6. BIHARI PRASAD SINGH S/O LATE DUKHI PRASAD SINGH R/O MOH
SHIVAJI NAGAR,SAIMCHAK,P.S.BEUR ,DISTT-PATNA AT PRESENT POSTED AS
HEAD OFFICE ,P.M.C.PATNA
7. BISHWANTH RAM S/O LATE BHAGI RAM R/O MOH YARPUR BHANGI
COLONY,P.S.GARDANIBAGH,DISTT-PATNA AT PRESENT POSTED AS HEAD
OFFICE ,P.M.C.PATNA
8. JANKI YADAV S/O BABU LAL YADAV R/O MOH
TAMPOSTAND,KANKARBAGH,SHIVAJI CHOWK,P.S.KANKARBAGH,DISTT-PATNA,AT
PRESENT POSTED AS HEAD OFFICE ,P.M.C.,PATNA
9. GAJENDRA KUMAR S/O LATE JAGARNATH PRASAD R/O MOH PURAINYA
,P.S.BIHTA,DISTT-PATNA,AT PRESENT POSTED AS HEAD OFFICE
,P.M.C.PATNA
10. RAMPUKAR RAUT S/O RIGHAN RAUT P.O.BORING CANAL
ROAD,ANANDIPUR,P.S.KRISHNAPURI,DISTT-PATNA
11. RAJESH KUMAR S/O RAJENDRA RAM R/O MOH KAUSHAL
NAGAR,P.S.AIRPORT,DISTT-PATNA
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY GOVT. OF
BIHAR,URBAN DEVELOPMENT DEPTT.,HAVING ITS OFFICE SITUATED AT
VIKAS BHAWAN,BAILEY ROAD,P.S.SHASTRINAGAR,DISTT-PATNA
2. THE PATNA MUNICIPAL CORPORATION THROUGH ITS MUNICIPAL
COMMISSIONER HAVING ITS OFFICE SITUATED AT BUDHA
MARG,P.S.KOTWALI,DISTT-PATNA
3. THE MUNICIPAL FINANCE AND ACCOUNT CONTROLLER CORPORATION
BUDHA MARG,P.S.KOTWALI,DISTT-PATNA
-----------
2/ 31/08/2010 As prayed, four week time is granted both to
the learned counsel for the State and Patna Municipal
Corporation to file a counter affidavit so that, if possible,
-2-
the matter may be disposed finally at the stage of
admission.
In order to enable any rejoinder to be filed, if
so advised, list this matter after six weeks at the same
position.
KC ( Navin Sinha, J.)