IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15216 of 2005
KAMLESH KUMAR MISHRA SON OF UMESH
CHANDRA MISHRA RESIDENT OF MOHALLA GUMTI
NO. 2, BHIKHANPUR, P.S. ISHAKCHAK, DISTRICT
BHAGALPUR.
Versus
THE STATE OF BIHAR & ORS
-----------
2 20/09/2010 No relief can be granted to the petitioner in view
of the fact that the post of Village Lavel Worker has now
been abolished after 73rd Amendment to the Constitution
and the corresponding changes which have been brought
about in the Panchayat Raj Act enacted by the State of
Bihar. This writ application, therefore, has lost its
meaning due to changes which have come bout over a
period of time in the legislation.
This writ application is dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)