IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11100 of 2009
Md.Abdul Kayum, Son of Md. Fajul, Resident of Village Jorari, PS
Asarganj, District Munger. ---- Petitioner.
Versus
1. The State of Bihar.
2. The Secretary, Department of Supply, State of Bihar, Old
Secretariat, Patna.
3. The District Magistrate, Munger.
4. The District Development Commissioner, Munger.
5. The Block Development Officer, Asarganj, Munger. ----
Respondents.
-----------
4 11.11.2011 This case will be governed by the
order passed in CWJC No. 13676 of 2009,
disposed of on 4.11.2011 and CWJC No. 8609
of 2009, disposed of on 21.10.2011.
The order as contained in
Annexure-2 dated 16.9.2008, passed by the
Block Development Officer, Asarganj, Munger
is quashed.
This writ application is allowed
to the extent aforesaid.
Sanjahy ( Sheema Ali Khan, J.)