High Court Patna High Court - Orders

Bhudeo Yadav vs State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Bhudeo Yadav vs State Of Bihar &Amp; Ors on 6 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. WJC No.124 of 2010
                     BHUDEO YADAV, son of Late Sheetal Yadav,
                     resident of Village Koila, Police Station Pasraha,
                     District Khagaria
                                                      ---Petitioner
                                       Versus
                    1. STATE OF BIHAR through the Secretary,
                         Department of Registration, Excise and Custom,
                         Government of Bihar, Patna.
                    2. The Principal Secretary, Department of
                         Vigilance, Government of Bihar, Patna.
                    3. The Inspector General, Registration, Bihar,
                         Patna.
                    4. The District Magistrate, Khagaria.
                    5. The Sub-Registrar, Registry officer, Khagaria.
                                                      ---Respondents
                                          -----------

3. 6.12.2010 Heard learned counsel for the petitioner and the State.

Mr. Pramod Mishra, learned counsel for the petitioner,

after some arguments, submits that the petitioner proposes to take

appropriate steps before the appropriate authority as permissible

under the rules.

The writ application accordingly stands disposed of.

However, it is made clear that this Court has not

expressed any opinion on the merits of the case.

      PNM                                      (Shailesh Kumar Sinha, J.)