Patna High Court – Orders
Pramod Kumar Sarraf vs The State Of Bihar &Amp; Ors on 16 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5149 of 2006
Pramod Kumar Sarraf, son of late Mohan Lal Sarraf, resident of Mohalla-
Hind Chauk Ward No.1, Police Station- Ram Nagar, District- West
Champaran ..... ...... .... Petitioner
Versus
1. The State Of Bihar
2. The Collector-cum- District Officer, Bettiah, West Champaran
3. The Anchaladhikari-cum- Executive Officer, Ram Nagar Prakhand, West
Champaran
4. Prasidh Nath Tiwari, son of Late Kanti Nath Tiwari, resident of village-
Sonkher, P.S.- Ram Nagar, District- West Champaran, At present posted
as Head Clerk-cum-Accountant, Nagar Panchayat, Ram Nagar-West
Champaran ...... Respondents
02/ 16.03.2011
Heard learned counsel for the parties.
In view of the contents of the report dated 18.10.2006 and
Resolution No.8 of the Nagar Panchayat, Ram Nagar dated 7.12.2006
contained in Annexures-G and H to the counter affidavit, I am not
inclined to proceed with the matter any further and the writ petition is
disposed of, however, with direction to the Executive Officer, Nagar
Panchayat, Ram Nagar to conclude pending enquiry against
Respondent no.4 in the light of paragraph 5 of the Enquiry Report
dated 18.10.2006.
Arjun/ (V.N. Sinha, J.)