High Court Patna High Court - Orders

Indra Narain Khan vs The State Of Bihar & Ors on 15 July, 2011

Patna High Court – Orders
Indra Narain Khan vs The State Of Bihar & Ors on 15 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      MJC No.2024 of 2009
                 Indra Narain Khan, son of late Badri Narain Khan, resident of
                 Village- Barahsher, P.S. Barahsher, P.S. Bihra, District-
                 Saharsa         ------Petitioner.
                                      Versus
                 1. The State of Bihar
                 2. District Magistrate, Supaul.
                 3. Anchala Adhikari, Tribeniganj, Supaul
                 4. Ram Chandra Pandey, son of Suva Lal Pandey, Resident of
                 Village- Majhaul, P.S. Bihra, District-Saharsa
                                                     ----- Respondents.
                                                   ------------

3. 15.7.2011 Heard Mr. Anil Kumar Sinha for the petitioner,

and Mr. R.R. Tiwary, learned Assistant Counsel to

Additional Advocate General No.I for the contemners. This

application under Article 215 of the Constitution of India has

been filed for the alleged disobedience of the order dated

11.2.2009, passed in C.W.J.C. No. 9193 of 2007, whereby

learned Anchal Adhikari, Tribeniganj was directed to

dispose of the petitioner’s application for mutation

expeditiously. The contemners have placed on record their

show-cause wherein it is stated that the mutation application

has been finally disposed of. In that view of the matter, we

do not feel necessity of pursuing this matter any further.

This application is accordingly disposed of.

           Vinay/                            ( S. K. Katriar,J. )