IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No. 12859 of 2010
=========================================
1. Narendradeo Narayan Singh s/o late Ramji Singh, r/o village -
Berhana, P.S. Barh, Patna
2. Rakesh Kumar s/o Ram Pravesh Mahto, r/o Mohalla - Station Bajar,
Bard, Patna
3. Bhola Kumar s/o Krishnandan Prasad, r/o Mohalla - Station Bajar,
Barh., Patna
4. Ramdev Prasad Verma s/o Hari Sao, r/o Mohalla - Kajichak, Ward
No.9, P.S. Barh, Patna
Versus
1. The State Of Bihar
2. The District Magistrate, Patna
3. The Sub-divisional Officer, Barh, Patna
4. The Executive Officer, Barh Nagar Parishad, Barh, Patna
=================================================
APPEARANCE
For the Petitioners : Mr. Manish Kumar, Advocate
For the State : Mr. Prashant Kashyap, AC to AAG - IV
For the Respondent no.4: Mr. Partha Sarthy, Advocate
================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 10/8/2010 This petition under Article 226 of the
Constitution is filed by five persons, residents of
Barh Nagar, in public interest. It is the complaint of the
petitioners that Barh Nagar Parishad has undertaken
several public projects in which financial irregularities
have been committed. Allegations are made particularly
against the Junior Engineer Rana Yasvant Singh.
2
Though the financial irregularities are alleged against
the Junior Engineer, he has not been impleaded as party
respondent. Besides, the bare statements made in the
writ petition are not supported by documentary evidence.
On vague statements made in the writ
petition, we do not propose to issue direction for
inquiry. Besides, the petitioners have also complained
to the local authorities. The District Magistrate, Patna
has also directed an inquiry to be made.
No case for indulgence is made out.
The petition is summarily rejected.
( R. M. Doshit, CJ.)
( Jyoti Saran, J.)
Neyaz/