IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18599 of 2008
KANHAIYA PRASAD THAKUR, S/O KEDAR NATH
THAKUR, R/O VILLAGE-DAFA DIHRI, P.S.-SIKRAUL,
DISTRICT-BUXAR. ............PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE CHIEF MALARIA OFFICER, BIHAR, PATNA.
3. THE DISTRICT MAGISTRATE-CUM-COLLECTOR,
BUXAR.
4. THE CIVIL SURGEON-CUM-MEMBER SECRETARY,
DISTRICT HEALTH COMMITTEE, BUXAR.
5. THE DISTRICT MALARIA OFFICER, BUXAR.
............RESPONDENTS.
-----------
2 16.09.2011 Learned counsel for the petitioner
submits that the case of the present
petitioner is squarely covered by an order
dated 19.08.2011 passed in CWJC No.15902 of
2008. He submits that the writ application
may be therefore disposed of in the same
terms.
Learned counsel for the
respondents has no objection to the same.
In the circumstances, this writ
application is disposed of and it is held
that the said order passed by this Court
shall be treated as to have been passed in
this case also.
Arvind/ ( J.N. Singh, J.)