High Court Patna High Court - Orders

Chandradeo Prasad vs The State Of Bihar &Amp; Ors on 26 April, 2011

Patna High Court – Orders
Chandradeo Prasad vs The State Of Bihar &Amp; Ors on 26 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.6775 of 2011
                 Chandradeo Prasad, son of late Siri Narayan
                 Prasad, resident of Mohalla Ramchandrapur
                 (Gandhinagar),     P.S.     Laheri,    District
                 Biharsharif (Nalanda)..............................Petitioner
                                      Versus
                 1. The State Of Bihar.
                 2. The Principal Secretary, Registration,
                 Excise and Liquor Prohibition Department,
                 Government of Bihar, Patna.
                 3. The Inspector General of Registration,
                 Government of Bihar, Patna.
                 4.   The    Deputy    Inspector    General   of
                 Registration, Government of Bihar, Patna.
                 5.   The    District    Magistrate-cum-District
                 Registrar, Nalanda at Biharsharif.
                 6. The District Deputy Registrar, Nalanda at
                 Biharsharif............................................................Respondents
                                   -----------

For the Petitioner: Mr. Ajey Kumar, Advocate
For State: Mr. Arjun Pd. Singh, A.C. to S.C.

No.3.

2 26.04.2011 Heard learned counsel for the

petitioner as well as learned counsel for

the State.

Petitioner has filed this writ

application for a direction to the

respondents to consider his case for

grant of first and second A.C.P and its

consequential benefits.

Petitioner has already filed a

representation before respondent no.3,

Inspector General of Registration on

26.06.2008, vide Annexure-3.

Learned counsel for the petitioner

submits that the same has not yet been
2

considered and no final orders have been

passed on the same.

In the circumstances, the writ

application is disposed of with a

direction to respondent no.3, Inspector

General of Registration, Bihar, Patna to

consider representation of the petitioner

and dispose it of by a reasoned order in

accordance with law preferably within a

period of two months from the date of

receipt/production of a copy of this

order.

Petitioner will be at liberty to

file a detailed representation for

appropriate consideration by the I.G.

Registration along with a copy of this

order.

(J. N. Singh, J.)
BT