Patna High Court – Orders
Dhaneshwar Das vs The State Of Bihar & Ors on 22 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.134 of 2011
DHANESHWAR DAS, SON OF LATE DINA DAS, RESIDENT
OF VILLAGE-CHAKABALUDDIN, P.S. DALSINGSARAI, DIST-
SAMASTIPUR ......PETITIONER
Versus
1. THE STATE OF BIHAR
2. D.M., SAMASTIPUR.
3. S.D.O. (SUB DIVISIONAL OFFICER), DALSINGSARAI,
SAMASTIPUR
4. BLOCK SUPPLY OFFICER, DALSINGSARAI,
SAMASTIPUR .......RESPPONDENTS
-----------
02 22.06.2011 The petitioner prays that respondent no. 2 be directed to
hold enquiry into various act of illegalities committed with regard to
wheat of A.P.L. Quota, sale of Kerosene Oil of B.P.L. Quota, sale of
sugar, in league with Block Supply Officer, Dalsingsarai. The
petitioner submits that he has filed representation to various
authorities.
Having regard to the facts of the case, I observe that if
petitioner files a detailed representation before Sub Divisional
Officer, Dalsingsarai, he would look into the matter.
With the aforesaid observation, this application is
disposed of.
Shahzad ( S.P. Singh, J.)