High Court Patna High Court - Orders

Sanju Devi vs The State Of Bihar &Amp; Ors on 9 September, 2010

Patna High Court – Orders
Sanju Devi vs The State Of Bihar &Amp; Ors on 9 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.15037 of 2010
                     SANJU DEVI W/o Sri Anuj Kumar Singh, resident of Village-
                     Makanpur, P.S.-Bind, District-Nalanda presently UP Pramukh, Bind
                     Block Bind, Distt.- Nalanda
                                                         ------------Petitioner

                                                  Versus
             1. THE STATE OF BIHAR, through the Secretary, Panchyati Raj, Bihar at
                 Patna
             2. The Secretary, Panchyati Raj, Bihar at Patna
             3. District Magistrate, Nalanda at Biharsharif
             4. The District Panchayat Raj Officer, Nalanda at Biharsharif
             5. The Block Development Officer cum Executive Officer, Panchayat
                 Samiti Bind under Distt. Nalanda
             6. Dharamshila Devi W/o Sri Dilip Kumar r/o Vill.-Tajnipur.
             7. Nandu Yadav S/o Rambalak Yadav r/o Vill-Madanchak
             8. Maro Devi W/o Sri Ajay Rajak r/o vill-Bind
             9. Kiran Devi w/o Sri Suresh Ram, r/o vill-Barohar
             10. Parvati Devi w/o Sri Jogi Kewat, r/o vill-Jakhore
             11. Girish Paswan s/o Singheshwer Paswan r/o vill-Nigrain
             12. Rampratap Sharma s/o Awadhesh Sharma r/o vill-Uttathpur
             13. Shyamchandra Prasad Singh s/o Late Dwarika Prasad, r/o vill-
                 Ishaquechak
             14.Sumita Sinha w/o sri Sunil Kumar, R/o Vill-Bishnupur,
                All respondent no. 6 to 14, P.S. Bind, Distt-Nalanda
                                                             ---------Respondents
                                          -------------

2. 09.09.2010 Heard learned counsel for the petitioner.

Learned counsel for the respondents submits that he

is not ready with the case and he has got no

instruction in this regard, as the case has been filed

on 08.09.2010, hence the case be adjourned for 16th

September, 2010.

However, learned counsel for the

petitioner submits that Annexure-1 to the writ

petition is a notice dated 02.09.2010 in which the

date of special meeting for consideration of No

Confidence Motion against the Up-Pramukh
2

(petitioner) has been fixed on 10.09.2010 and if the

case is adjourned for 16.09.2010 the said special

meeting will take effect and the writ petition will

become infructuous.

It is quite apparent from the said notice

that it is issued to the petitioner without mentioning

the charges leveled by the members in requisition.

Hence prima facie it appears to be in the teeth of the

provision of Section 44 (3) (v) of the Bihar Panchyati

Raj Act, 2006.

In the said circumstances, let this case

be listed on 16.09.2010 as prayed for by learned

counsel for the respondents under the same heading

within top five cases.

In the meantime, the operation of the

impugned notice dated 02.09.2010 (Annexure-1)

issued by the Executive Officer, Panchayat Samiti

Bind (respondent no. 5) shall remain stayed.

This interim order shall continue till the

next date on which the case would be taken up.

Anand Kr.                                     ( S. N. Hussain, J.)