High Court Patna High Court - Orders

Bajrang Jha vs The State Of Bihar & Ors on 12 August, 2011

Patna High Court – Orders
Bajrang Jha vs The State Of Bihar & Ors on 12 August, 2011
                                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                                 CWJC No.5833 of 2010
                       1. Bajrang Jha S/O Late Baldeo Jha R/O Vill Goraul, P.S. Goraul, Distt-
                       Vaishali
                                                          Versus
                       1. The State Of Bihar
                       2. District Magistrate Vaishali At Hajipur
                       3. District Panchayat Raj Officer, Vaishali At Hajipur
                       4. Block Development Officer Goraul, Vaishali At Hajipur
                       5. Block Panchayat Raj Officer, Vaishali At Hajipur
                                                         -----------

2 12.08.2011 None appears on behalf of the petitioner.

Mr. Satya Pal Narottam, learned A.C. to G.A.8 is present

and submits that the writ petition has become infructuous by passage

of time.

The writ petition was filed seeking direction to the Block

Development Officer to proceed against the Mukhia and Panchayat

Secretary of Gram Panchayat Goraul in the District of Vaishali at

Hijipur.

It is not in dispute that the tenure of the previous Panchayat

concluded in the month of March of this year and fresh election since

has also taken place.

In that view of the matter, the writ petition is disposed of as

having become infructuous.

(Jyoti Saran, J.)

Bibhash