High Court Patna High Court - Orders

Ajay Kumar Singh vs The State Of Bihar &Amp; Ors on 18 April, 2011

Patna High Court – Orders
Ajay Kumar Singh vs The State Of Bihar &Amp; Ors on 18 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.2055 of 2010
          1. AJAY KUMAR SINGH S/O BAIJ NATH SINGH AT & PO-
          KANCHANPUR, P.S SASARAM, DISTT- ROHTAS
                               Versus
          1. THE STATE OF BIHAR THROUGH ITS CHIEF SECRETARY, OLD
          SECRETARIAT, PATNA
          2. THE PRINCIPAL SECRETARY,        DEPARTMENT OF MINES
          GEOLOGY, GOVT. OF BIHAR, NEW SECRETARIAT, PATNA
          3. THE COLLECTOR, ROHTAS
          4. THE ASSISTANT DIRECTOR, DEPARTMENT OF MINES AND
          GEOLOGY, DISTT- ROHTAS (SASARAM)
                             -----------

02. 18.04.2011 After some arguments leave is sought to

withdraw the application to avail remedy in Revision before

the Mines Commissioner. The objections of the State with

regard to the limitation etc. are more appropriately

considered by the Revisional Authority itself.

If satisfied, the Court expects that the Revision

petition shall be disposed off expeditiously.

The application stands dismissed as withdrawn.

         P.K                                        ( Navin Sinha, J.)