IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6495 of 2008
1. Niranjan Kumar, son of Late Balram Kumar.
2. Amit Kumar, son of Late Ganesh Choudhary.
3. Sunil Poddar, Son of Sri Anurodh Poddar.
4. Usa Devi, W/O Sunil Choudhary.
5. Mamta Devi, W/O Sri Jai Prakash Kumar. All 1 to 5 residents of village and P.O.
Sonbarsa, P.S. Bihpur, District-Bhagalpur.............................................Petitioners.
Versus
1. The State of Bihar.
2. The Commissioner,Bhagalpur Division, District- Bhagalpur.
3. The Collector,Bhagalpur, District-Bhagalpur.
4. The Sub-Divisional Officer, Naugachiya, District- Bhagalpur.
5. The District-Panchayati Raj Officer, Bhagalpur, District- Bhagalpur.
6. The Executive Magistrate, Naugachia, District- Bhagalpur.
7. The Block Development Officer, Bihpur, District-Bhagalpur.
8. The Panchayat Secretary, Gram Panchayat Bihpur(South), Block-Bihpur, District-
Bhagalpur.
9. Smt. Chandra Kala Devi, wife of Sri Arun Kumar Mukhiya, Gram Panchayat Bihpur,
South(North)P.S. Bihpur, District-Bhagalpur........................................Respondents.
-----------
2. 08.07.2011. The present writ application has
been filed for direction to respondent no. 2
to take proper action on the basis of an
application filed by the petitioners for
removal of respondent no.9 from the post of
Mukhiya in terms of provisions of sub
section (5) of Section 18 of the Bihar
Panchayat Raj Act, 2006 and further
direction to take appropriate action against
respondent no.9 on the basis of enquiry
report as contained in Annexure-4.
It is submitted by the learned
counsel for the respondents that this writ
application has become infructuous since the
2
fresh election of Gram Panchayat has been
held in 2011 and other person has already
been elected on the post of Mukhiya.
Let the writ application be disposed
off as infructuous.
U. K. ( Dinesh Kumar Singh, J)