High Court Patna High Court - Orders

Bhim Das Udasin vs The State Of Bihar &Amp; Ors on 28 March, 2011

Patna High Court – Orders
Bhim Das Udasin vs The State Of Bihar &Amp; Ors on 28 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.5813 of 2006
           Bhim Das Udasin, son of Mahanath of ChhotiSangat Udasin Ashram,
           Dumraow Resident of Chhoti Sangat, Police Station- Dumraon,
           District Buxar       ....              ....               Petitioner
                                   Versus
           1. The State Of Bihar
           2. The District Magistrate, Buxar
           3. The Sub Divisional Officer Dumraon District Buxar
           4. The Circle Officer Dumraon, Buxar .....             Respondents
                                  -----------

02/ 28.03.2011 From the materials placed on record, it does

not appear that anybody has chosen to dispute the

authority of the petitioner as Mahanth of the Chhoti

Sangat. In the circumstances, I am not inclined to

proceed with the writ petition, which is, accordingly,

disposed of.

       Arjun/                                     ( V. N. Sinha, J.)