IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16841 of 2010
SITA RAM RAI son of Late Ram Lakhan Rai, resident of
village - Harpur pusa, Ward no.-9 PS & PO Pusa District Samastipur ....Petitioner
Versus
1. THE STATE OF BIHAR through the Principal Secretary, Panchayati Raj
Department, Government of Bihar, Patna
2. The District Magistrate, Samastipur
3. The Sub-divisional Officer, Samastipur
4. The Block Development Officer, Pusa, Samastipur
5. The District Panchayat Raj Officer, Samastipur
6. The Panchayat Secretary, Gram Panchayat South Harpur Pusa,
Samastipur
7. Smt. Tarachand Mehta, Mukhiya, Gram Panchayat South Harpur Pusa,
Samastipur ....Respondents
-----------
2 05-10-2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner wants respondent no.7, Mukhiya,
Gram Panchayat South Harpur Pusa, Samastipur, to be
removed for alleged acts of omissions and commissions.
This writ petition lacks ingredients of Public
Interest Litigation. Hence, it is dismissed.
This order shall not affect the rights of the
concerned persons in taking steps for removal of
Mukhiya in accordance with law.
(Shiva Kirti Singh, J.)
BKS/- (Hemant Kumar Srivastava, J.)