High Court Patna High Court - Orders

Amrendra Singh vs The State Of Bihar &Amp; Ors on 28 February, 2011

Patna High Court – Orders
Amrendra Singh vs The State Of Bihar &Amp; Ors on 28 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.4403 of 2010
           AMRENDRA SINGH SON OF LATE RAGHUNANDAN SINGH,
           RESIDENT OF VILLAGE & POST DUBAHA BUJURG, POLICE
           STATION- SAKRA, DISTRICT- MUZAFFARPUR.
                                                         ... PETITIONER.
                                          Versus
              1. THE STATE OF BIHAR THROUGH COLLECTOR-CUM-
                 DISTRICT MAGISTRATE, MUZAFFARPUR, GOVT OF BIHAR.
              2. THE       COLLECTOR-CUM-DISTRICT         MAGISTRATE,
                 MUZAFFARPUR, GOVT OF BIHAR.
              3. THE BLOCK DEVELOPMENT OFFICER, SAKRA, DISTRICT
                 MUZAFFARPUR, GOVT OF BIHAR.
                                                     .. RESPONDENTS.
                                        -----------

3. 28.02.2011. By consent of the counsel for the parties, this

writ application is disposed of in similar terms as

C.W.J.C. No. 16366 of 2009.

( Navin Sinha, J.)
Ibrar/