Patna High Court – Orders
Abhilesh Kumar Singh vs The State Of Bihar &Amp; Ors on 16 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3606 of 2010
1. ABHILESH KUMAR SINGH S/O SRI BAL KISHORE SINGH R/O
VILL JAMSI,P.O.AGARPUR,P.S.LODIPUR,DISTT-BHAGALPUR
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY,RURAL
DEVELOPMENT DEPARTMENT GOVERNMENT OF BIHAR,PATNA
2. THE PRINCIPAL SECRETARY,DEPARTMENT OF PANCHAYATI
RAJ GOVERNMENT OF BIHAR,PATNA
3. THE ADDITIONAL SECRETARY,DEPARTMENT OF PANCHAYATI
RAJ GOVERNMENT OF BIHAR,PATNA
4. THE DIRECTOR PANCHAYATI RAJ BIHAR,PATNA
5. THE DISTRICT MAGISTRATE BHAGALPUR
6. THE DISTRICT PANCHAYATI RAJ OFFICER BHAGALPUR
7. THE BLOCK DEVELOPMENT OFFICER GORADIH,DISTT-
BHAGALPUR
8. THE SARPANCH,GRAM KACHHARI,AGARPUR MACHHIPUR
PANCHAYAT BLOCK GORADIH,DISTT-BHAGALPUR
9. SURENDRA DAS S/O LATE CHHEDI DAS R/O VILL
GOBARDHANPUR,P.O.MACHHIPUR,P.S.LODIPUR(SABOUR),DISTT-
BHAGALPUR
-----------
2. 16.9.2010 Learned counsel for the petitioner fairly
submits that relief has been granted, the application
has become infructuous.
It is accordingly dismissed.
P. Kumar ( Navin Sinha, J.)