Patna High Court – Orders
Niteshwar Pratap Shahi vs The State Of Bihar &Amp; Ors on 17 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5271 of 2006
Niteshwar Pratap Shahi Son of Swami Nath Shahi, Resident of
Village- Atawan Karn, P.S. Mirganj, P.O. Hathua, District Gopalganj
.... Petitioner
Versus
1. The State Of Bihar
2. The District Magistrate, Gopalganj
3. The S.D.O., Gopalganj, District Gopalganj
4. The Circle Officer, Gopalganj, District Gopalganj .... Respondents
02/ 17.03.2011
Having heard counsel for the petitioner and the
State, I direct the petitioner to represent before the District
Magistrate, Gopalganj for the reliefs prayed for in this writ
petition, which should be considered and disposed of in
accordance with law, as early as possible in any case within
two months from the date of receipt of the representation
along with a copy of this order.
The writ petition is, accordingly, disposed of.
Arjun/ (V.N. Sinha, J.)