Patna High Court – Orders
Lilawati Devi vs The State Of Bihar & Ors on 24 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.327 of 2011 Lilawati Devi, wife of Sri Baleshwar Kumar Sahani, village- Nagariyawan, P.S.- Khisersarai, District- Gaya. . . . Petitioner. Versus 1. The State of Bihar through the Collector, Gaya. 2. The Principal Secretary, Panchayati Raj Department, Government of Bihar, Patna. 3. The Deputy Direction (Election), Panchayat Raj Department, Government of Bihar, Patna. 4. Block Development Officer, Khisersarai, P.S.- Khisersarai, District- Gaya. 5. Saryu Manjhi son of Sri Bhadai Manjhi. 6. Siyaram Manjhi son of Sri Phaku Manjhi. 7. Kesho Manjhi son of Sri Brij Manjhi. Respondent nos. 5, 6 and 7 are residents of village-Uchauli Tola Shantinagar, P.S.-Khisersarai, District- Gaya. 8. Satyendra Singh, son of Sri Padumdeo Singh, village- Nagariyawan, P.S.- Khisersarai, District- Gaya. . . . . . . Respondents. -----------
2/ 24.06.2011 Counsel for the petitioner submits that the client has
taken away the brief and he has no instruction in the matter.
In this view of the matter, this writ application is
disposed of as not pressed.
(Samarendra Pratap Singh, J.)
Uday/