IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6775 of 2011
Chandradeo Prasad, son of late Siri Narayan
Prasad, resident of Mohalla Ramchandrapur
(Gandhinagar), P.S. Laheri, District
Biharsharif (Nalanda)..............................Petitioner
Versus
1. The State Of Bihar.
2. The Principal Secretary, Registration,
Excise and Liquor Prohibition Department,
Government of Bihar, Patna.
3. The Inspector General of Registration,
Government of Bihar, Patna.
4. The Deputy Inspector General of
Registration, Government of Bihar, Patna.
5. The District Magistrate-cum-District
Registrar, Nalanda at Biharsharif.
6. The District Deputy Registrar, Nalanda at
Biharsharif............................................................Respondents
-----------
For the Petitioner: Mr. Ajey Kumar, Advocate
For State: Mr. Arjun Pd. Singh, A.C. to S.C.
No.3.
2 26.04.2011 Heard learned counsel for the
petitioner as well as learned counsel for
the State.
Petitioner has filed this writ
application for a direction to the
respondents to consider his case for
grant of first and second A.C.P and its
consequential benefits.
Petitioner has already filed a
representation before respondent no.3,
Inspector General of Registration on
26.06.2008, vide Annexure-3.
Learned counsel for the petitioner
submits that the same has not yet been
2
considered and no final orders have been
passed on the same.
In the circumstances, the writ
application is disposed of with a
direction to respondent no.3, Inspector
General of Registration, Bihar, Patna to
consider representation of the petitioner
and dispose it of by a reasoned order in
accordance with law preferably within a
period of two months from the date of
receipt/production of a copy of this
order.
Petitioner will be at liberty to
file a detailed representation for
appropriate consideration by the I.G.
Registration along with a copy of this
order.
(J. N. Singh, J.)
BT