IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3056 of 2006
JAGDISH PANDEY
Versus
THE STATE OF BIHAR & ORS
-----------
2 25.10.2010 Heard learned counsel for the parties.
The Court is not willing to adjudicate the issue for
many a reasons including the fact that it is an issue of accounting
and settlement of account which can be sorted out at the local level
and does not require any adjudication under Article 226 of the
Constitution of India. This writ application is dismissed. Liberty is
granted to the petitioner to pursue the matter before the concerned
local authority in this regard.
RPS (Ajay Kumar Tripathi,J.)