Patna High Court – Orders
Amrendra Singh vs The State Of Bihar &Amp; Ors on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4403 of 2010
AMRENDRA SINGH SON OF LATE RAGHUNANDAN SINGH,
RESIDENT OF VILLAGE & POST DUBAHA BUJURG, POLICE
STATION- SAKRA, DISTRICT- MUZAFFARPUR.
... PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH COLLECTOR-CUM-
DISTRICT MAGISTRATE, MUZAFFARPUR, GOVT OF BIHAR.
2. THE COLLECTOR-CUM-DISTRICT MAGISTRATE,
MUZAFFARPUR, GOVT OF BIHAR.
3. THE BLOCK DEVELOPMENT OFFICER, SAKRA, DISTRICT
MUZAFFARPUR, GOVT OF BIHAR.
.. RESPONDENTS.
-----------
3. 28.02.2011. By consent of the counsel for the parties, this
writ application is disposed of in similar terms as
C.W.J.C. No. 16366 of 2009.
( Navin Sinha, J.)
Ibrar/