High Court Patna High Court - Orders

Dinesh Tiwary vs The State Of Bihar & Ors. on 10 August, 2011

Patna High Court – Orders
Dinesh Tiwary vs The State Of Bihar & Ors. on 10 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Miscellaneous Jurisdiction Case No.746 of 2011
                  ======================================================

Dinesh Tiwary son of Shri Chandra Ketu Tiwary resident of vill- Amya,
P.O. Mahuawan, P.S. Kateya, District Gopalganj
…. …. Petitioner/s
Versus

1. The State of Bihar, through Principal Secretary, Department of
Panchayati Raj, Government of Bihar, Patna

2. Shri Balka Murugan D, the District Magistrate, Gopalganj
…. …. Respondent/s
======================================================
Appearance :

For the Petitioner/s : Mr. Sanjay Kumar Pandey No.-5, Advocate
For the Respondent/s : Mr. Maheshwar Dhar Dwivedi, SC 23
======================================================

4 10-08-2011 Heard the parties.

Pursuant to some observations and directions in a Public

Interest Litigation, the authorities have looked into the representation

filed by the petitioner and taken action against Panchayat Sachiv and

the Mukhiya. It has been submitted on behalf of the petitioner that the

Distirct Magistrate has initiated only a criminal case against the

Mukhiya but he ought to have made reference to the State Government

for removal of the Mukhiya in accordance with provisions of the

Panchayati Raj Act.

Such specific course of action was not covered by the

directions of this Court and hence, in our view, no contempt is made

out. This contempt application is finally disposed of.

(Shiva Kirti Singh, J)

(Amaresh Kumar Lal, J)
sk