IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3172 of 2009
MAHENDRA PRASAD
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3330 of 2009
SOHAN LAL RAI
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3173 of 2009
CHANDRASHEKHAR PRASAD
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3792 of 2009
SURENDRA TIWARI
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3794 of 2009
BASANT KUMAR TIWARI
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3795 of 2009
ANIL KUMAR
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.3796 of 2009
BIMAL KUMAR BIMLESH
Versus
THE STATE OF BIHAR & ORS.
with
MJC No.1988 of 2009
RAGHUVANS KUMAR YADAV
Versus
THE STATE OF BIHAR & ORS
with
MJC No.1989 of 2009
KAILASH KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2
2. 1.12.2010 Learned counsel for the petitioners
submits that the petitioners may be permitted to
pursue their remedies before the Principal Secretary,
Panchayati Raj in similar manner and in terms of
order of this Court in C.W.J.C. No. 2388 of 2010.
The submission sought to be made on
behalf of the State are matters more appropriately to
be considered by the Secretary himself while
disposing of the matter in accordance with law.
The proceeding stands disposed.
P. Kumar ( Navin Sinha, J.)