IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11039 of 2011
Kanhaiya Singh
Versus
The State Of Bihar
-----------
2/ 15-09-2011 The prayer of the petitioner in the present
circumstance happens to be not maintainable on account of
initiation of confiscation proceeding as provided under
Section 6E of Essential Commodities Act. The simple prayer
whatever been made that the Collector/District Magistrate has
not sat and held Ijlas for the last so many months as a result of
which his prayer is not being considered. The learned
Collector/District Magistrate will see and dispose of the
prayer of the petition without any further delay preferably
within three months from receipt of this order.
With the aforesaid findings, the petition is disposed
of.
perwez (Aditya Kumar Trivedi,J.)