High Court Patna High Court - Orders

Niranjan Kumar & Ors vs The State Of Bihar & Ors on 8 July, 2011

Patna High Court – Orders
Niranjan Kumar & Ors vs The State Of Bihar & Ors on 8 July, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                                CWJC No.6495 of 2008
     1.   Niranjan Kumar, son of Late Balram Kumar.
     2.   Amit Kumar, son of Late Ganesh Choudhary.
     3.   Sunil Poddar, Son of Sri Anurodh Poddar.
     4.   Usa Devi, W/O Sunil Choudhary.
     5.   Mamta Devi, W/O Sri Jai Prakash Kumar. All 1 to 5 residents of village and P.O.
          Sonbarsa, P.S. Bihpur, District-Bhagalpur.............................................Petitioners.

                                                         Versus
     1. The State of Bihar.
     2. The Commissioner,Bhagalpur Division, District- Bhagalpur.
     3. The Collector,Bhagalpur, District-Bhagalpur.
     4. The Sub-Divisional Officer, Naugachiya, District- Bhagalpur.
     5. The District-Panchayati Raj Officer, Bhagalpur, District- Bhagalpur.
     6. The Executive Magistrate, Naugachia, District- Bhagalpur.
     7. The Block Development Officer, Bihpur, District-Bhagalpur.
     8. The Panchayat Secretary, Gram Panchayat Bihpur(South), Block-Bihpur, District-
        Bhagalpur.
     9. Smt. Chandra Kala Devi, wife of Sri Arun Kumar Mukhiya, Gram Panchayat Bihpur,
        South(North)P.S. Bihpur, District-Bhagalpur........................................Respondents.

                                                     -----------

2. 08.07.2011. The present writ application has

been filed for direction to respondent no. 2

to take proper action on the basis of an

application filed by the petitioners for

removal of respondent no.9 from the post of

Mukhiya in terms of provisions of sub

section (5) of Section 18 of the Bihar

Panchayat Raj Act, 2006 and further

direction to take appropriate action against

respondent no.9 on the basis of enquiry

report as contained in Annexure-4.

It is submitted by the learned

counsel for the respondents that this writ

application has become infructuous since the
2

fresh election of Gram Panchayat has been

held in 2011 and other person has already

been elected on the post of Mukhiya.

Let the writ application be disposed

off as infructuous.

U. K.                           ( Dinesh Kumar Singh, J)