IN THE HIGH COURT OF JHARKHAND, RANCHI
W.P (PIL) No. 2729 OF 2011
Baidyanath Pandey
Vs.
1.The State of Jharkhand
2.The Religious Trust Board, Jharkhand
3.The Deputy Commissioner, Dumka
4.The Sub-Divisional Officer, Dumka
-------
CORAM HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MRS.JAYA ROY
For the Appellant/Petitioner Mr.Abhay Kumar Mishra
For the Respondent SC I
———
Order No.2 Dated 07th, June, 2011
The petitioner is seeking relief against some religious act having
appropriate name, Basukinath Temple. For that, certainly the petitioner can avail
remedy under the law governing Religious Charitable Trust. Therefore, we are not
inclined to entertain this petition in the form of P.I.L. The petitioner is free to avail other
remedies available under the law. This petition is dismissed.
(Prakash Tatia,A.C.J.)
(Jaya Roy, J.)
dey