High Court Patna High Court - Orders

Hari Shah vs The State Of Bihar & Ors on 17 November, 2011

Patna High Court – Orders
Hari Shah vs The State Of Bihar & Ors on 17 November, 2011
                               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Civil Writ Jurisdiction Case No.8124 of 2010
                              Hari Shah S/O Wakchadi Shaha R/O Vill.- Sahja, P.S.-
                              Pranpur, Distt.- Katihar

                                                       Versus
                       1.    The State Of Bihar
                       2.    The Collector, Katihar
                       3.    District Development Officer, Katihar
                       4.    Block Development Officer, Pranpur Block
                       5.    Mukhiya, Sahja Pranpur Panchayat
                       6.    Ram Kishun Paswan S/O Not Known To The Petitioner R/O
                              Jhagawan, P.S.- Pranpur, Distt.- Katihar
                       7.    Abdul Rawani S/O Chapti R/O Imlitola, P.S.- Pranpur, Distt.-
                              Katihar
                       8.    Anjera Khatoon W/O Sadiq Ali R/O Kasthawar, Distt.- Katihar
                       9.   Bhanstera Khatoon W/O Md. Istaf Ali R/O Imlitola, P.S. Pranpur
                              Distt.- Katihar
                                            ----------------------------------

02. 17.11.2011 This matter was taken up on 16.11.2011 when none

appeared on behalf of the petitioner. Learned counsel for the State

was present.

Today also there is no representation on behalf of the

petitioner although Mr. Md. Haroon Quraishi, Assisting counsel to

S.C. 18 is present and submits that the writ petition does not

contain any details of engagement nor any documents have been

appended to the writ petition in support of grievance raised.

Regard being had to the circumstances as also the

circumstance that no body appears to press the writ petition, the writ

petition is disposed of reserving liberty to the petitioner to raise his

grievance before the appropriate authority in the district of Katihar

together with supportive documents in respect of his claim and

which shall be considered and disposed of in accordance with law.

 S.Sb/-                                                  (Jyoti Saran, J.)