Patna High Court – Orders
Bhim Das Udasin vs The State Of Bihar &Amp; Ors on 28 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5813 of 2006
Bhim Das Udasin, son of Mahanath of ChhotiSangat Udasin Ashram,
Dumraow Resident of Chhoti Sangat, Police Station- Dumraon,
District Buxar .... .... Petitioner
Versus
1. The State Of Bihar
2. The District Magistrate, Buxar
3. The Sub Divisional Officer Dumraon District Buxar
4. The Circle Officer Dumraon, Buxar ..... Respondents
-----------
02/ 28.03.2011 From the materials placed on record, it does
not appear that anybody has chosen to dispute the
authority of the petitioner as Mahanth of the Chhoti
Sangat. In the circumstances, I am not inclined to
proceed with the writ petition, which is, accordingly,
disposed of.
Arjun/ ( V. N. Sinha, J.)