Patna High Court – Orders
Jawahar Lal Yadav vs The State Of Bihar &Amp; Ors on 13 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.202 of 2006
JAWAHAR LAL YADAV, SON OF LATE KRIT DEV YADAV,
RESIDENT OF VILLAGE PAKRI PAKOHI, P.S. KANTI,
DISTRICT MUZAFFARPUR.
Versus
1. THE STATE OF BIHAR
2. FOOD COMMISSIONER, DEPARTMENT OF FOOD,
GOVERNMENT OF BIHAR, PATNA.
3. DISTRICT MAGISTRATE CUM COLLECTOR,
MUZAFFARPUR.
4. DISTRICT SUPPLY OFFICER, MUZAFFARPUR.
-----------
02. 13.01.2011 In view of the contents of order dated
13.4.2006 passed by the Sub-Divisional Officer, West
Muzaffarpur contained in Annexure-A to the counter
affidavit filed by the Executive Magistrate cum Additional
District Supply Officer, West Sub-Division, Muzaffarpur,
the writ petition is disposed of.
Rajesh/ ( V. N. Sinha, J.)