High Court Patna High Court - Orders

Kamlesh Kumar Mishra vs The State Of Bihar &Amp; Ors on 20 September, 2010

Patna High Court – Orders
Kamlesh Kumar Mishra vs The State Of Bihar &Amp; Ors on 20 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.15216 of 2005
                  KAMLESH KUMAR MISHRA SON OF UMESH
                 CHANDRA MISHRA RESIDENT OF MOHALLA GUMTI
                 NO. 2, BHIKHANPUR, P.S. ISHAKCHAK, DISTRICT
                 BHAGALPUR.
                                          Versus
                            THE STATE OF BIHAR & ORS
                                       -----------

2 20/09/2010 No relief can be granted to the petitioner in view

of the fact that the post of Village Lavel Worker has now

been abolished after 73rd Amendment to the Constitution

and the corresponding changes which have been brought

about in the Panchayat Raj Act enacted by the State of

Bihar. This writ application, therefore, has lost its

meaning due to changes which have come bout over a

period of time in the legislation.

This writ application is dismissed.

    AMIN/                          (Ajay Kumar Tripathi, J.)