IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16735 of 2010
CHANDAN KUMAR SAH @ CHANDAN KUMAR, AGED ABOUT
28 YEARS, S/O SRI KRISHNA SAH, R/O MOHALLA-
SUBHAS NAGAR, P.S.-PURNEA TOWN, DISTRICT-
PURNEA. ..................PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE
COMMISSIONER-CUM-SECRETARY, RURAL DEVELOPMENT
DEPARTMENT, GOVT. OF BIHAR OLD SECRETARIATE,
PATNA, BIHAR.
2. COLLECTOR CUM-DISTRICT MAGISTRATE, EAST
CHAMPARAN, MOTIAHRI.
3. DISTRICT DEVELOPMENT COMMISSIONER, EAST
CHAMPARAN, MOTIHARI.
4. EXECUTIVE ENGINEER, DISTRICT RURAL
DEVELOPMENT AUTHORITY, EAST CHAMPARAN,
MOTIHARI.
5. DIRECTOR, DISTRICT RURAL, DEVELOPMENT
AUTHORITY. ..................RESPONDENTS.
-----------
2 22.12.2010 Mr. Kamal Kumar, learned AC to SC-VIII, after
going through the order dated 07.09.2010 passed in
CWJC No.9022 of 2010, accepts that the case of the
present petitioner is squarely covered by the said order.
In view of such concession made by Mr.Kamal
Kumar, the writ application is disposed of in the said
terms and the order, as contained in Annexure-5, is
quashed.
The respondents shall be at liberty to proceed
in the matter afresh in accordance with law.
Arvind/ ( J. N. Singh, J.)