High Court Patna High Court - Orders

Chandrashekhar Prasad vs The State Of Bihar &Amp; Ors. on 1 December, 2010

Patna High Court – Orders
Chandrashekhar Prasad vs The State Of Bihar &Amp; Ors. on 1 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
               MJC No.3172 of 2009
               MAHENDRA PRASAD
                       Versus
          THE STATE OF BIHAR & ORS.
                         with
              MJC No.3330 of 2009
                  SOHAN LAL RAI
                       Versus
          THE STATE OF BIHAR & ORS.
                         with
              MJC No.3173 of 2009
           CHANDRASHEKHAR PRASAD
                       Versus
          THE STATE OF BIHAR & ORS.
                         with
              MJC No.3792 of 2009
                SURENDRA TIWARI
                       Versus
          THE STATE OF BIHAR & ORS.
                         with
              MJC No.3794 of 2009
             BASANT KUMAR TIWARI
                       Versus
          THE STATE OF BIHAR & ORS.
                         with
              MJC No.3795 of 2009
                   ANIL KUMAR
                       Versus
          THE STATE OF BIHAR & ORS.
                         with
              MJC No.3796 of 2009
             BIMAL KUMAR BIMLESH
                       Versus
          THE STATE OF BIHAR & ORS.
                         with
              MJC No.1988 of 2009
           RAGHUVANS KUMAR YADAV
                       Versus
           THE STATE OF BIHAR & ORS
                         with
              MJC No.1989 of 2009
             KAILASH KUMAR SINGH
                       Versus
           THE STATE OF BIHAR & ORS
                     -----------

2

2. 1.12.2010 Learned counsel for the petitioners

submits that the petitioners may be permitted to

pursue their remedies before the Principal Secretary,

Panchayati Raj in similar manner and in terms of

order of this Court in C.W.J.C. No. 2388 of 2010.

The submission sought to be made on

behalf of the State are matters more appropriately to

be considered by the Secretary himself while

disposing of the matter in accordance with law.

The proceeding stands disposed.

P. Kumar                                            ( Navin Sinha, J.)