Patna High Court – Orders
Bhudeo Yadav vs State Of Bihar &Amp; Ors on 6 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.124 of 2010
BHUDEO YADAV, son of Late Sheetal Yadav,
resident of Village Koila, Police Station Pasraha,
District Khagaria
---Petitioner
Versus
1. STATE OF BIHAR through the Secretary,
Department of Registration, Excise and Custom,
Government of Bihar, Patna.
2. The Principal Secretary, Department of
Vigilance, Government of Bihar, Patna.
3. The Inspector General, Registration, Bihar,
Patna.
4. The District Magistrate, Khagaria.
5. The Sub-Registrar, Registry officer, Khagaria.
---Respondents
-----------
3. 6.12.2010 Heard learned counsel for the petitioner and the State.
Mr. Pramod Mishra, learned counsel for the petitioner,
after some arguments, submits that the petitioner proposes to take
appropriate steps before the appropriate authority as permissible
under the rules.
The writ application accordingly stands disposed of.
However, it is made clear that this Court has not
expressed any opinion on the merits of the case.
PNM (Shailesh Kumar Sinha, J.)