IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13803 of 2008
Harendra Ram, son of Late Biltu Ram, resident of village-Baki
Tikam, P.S.-Madhuban, District-East Champaran
.........Petitioner
Versus
1. The State Of Bihar through the Chief Secretary, Government
of Bihar, Patna
2. The Commissioner, Tirhut Division, Muzaffarpur
3. The Collector, East Champaran, Motihari
4. The Sub-Divisional Officer, Pakridayal, East Chaparan
5. The Block Development Officer, Madhuban, East Champaran
6. The Superintendent of Police, East Champaran, Motihari
7. Nand Kishore Baitha, son of Panchu Baitha, Mukhiya Gram
Panchayat Raj, Talimpur, Madhuban, East Champaran
.........Respondents
----------------------------------
03. 09.08.2011 The present application has been filed for
direction to the respondent authority to make an enquiry
against the Mukhiya for his removal due to his
misconduct under the provisions of sub-section (5) of
Section 18 of Bihar Panchayat Raj Act.
It is submitted by learned counsel for the
petitioner that in view of the new elected body of the
Panchayat, the application has become infructuous.
Accordingly it is disposed off.
(Dinesh Kumar Singh, J)
Shageer