IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14120 of 2008
NAGAR PARISHAD,NARKATIAGANJ
Versus
THE UNION OF INDIA & ORS
with
CWJC No.14076 of 2008
NAGAR PANCHAYAT,ROSERA,SAMASTIPUR
Versus
THE UNION OF INDIA & ORS
with
CWJC No.14115 of 2008
NAGAR PANCHAYAT,CHAKIA,EAST CHAMPARAN
Versus
THE UNION OF INDIA & ORS
with
CWJC No.8547 of 2008
RESHAM LAL PASWAN & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
21. 28.01.2011. Considered the prayer made in
I.A.No. 587 of 2011 filed in C.W.J.C.No.
14120 of 2008 and I.A.No. 661 of 2011 filed
in C.W.J.C.No. 14076 of 2008 and the
petitioners of the aforesaid two writ petitions
are permitted to challenge the resolution of
the State Government dated 17.12.2009 and
contents of letter dated 22.12.2009,
Annexure-1, whereunder the earlier
resolution of the State Government dated
24.07.2008 and letter dated 28.07.2008
which was impugned in the writ petition has
been superseded.
-2-
I.A.Nos. 587 of 2011 and 661 of
2011 are, accordingly, disposed of.
Heard learned counsel for the
petitioners and respondents.
Order is reserved. Learned counsel
are requested to file written submissions by
4th of February, 2011.
(V.N.Sinha,J.)
P.K.P.