High Court Patna High Court - Orders

Rajendra Chaudhary & Anr vs The State Of Bihar & Ors on 1 July, 2011

Patna High Court – Orders
Rajendra Chaudhary & Anr vs The State Of Bihar & Ors on 1 July, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.4242 of 2010
                                    Rajendra Chaudhary & Anr
                                                  Versus
                                     The State Of Bihar & Ors
                                               -----------

02. 01.07.2011 Heard Mr. Indu Shekhar Dwivedi, learned counsel

for the petitioner and Mr. Vijay Bharti for the respondents.

The writ petition has been filed seeking direction to

the Registrar/ Judge In-Charge of the Civil Court, Saharsa for

supply of certified copy of the order dated 12.07.2001 passed in

Complaint Case No. 1006(C) of 2000.

Learned counsel, with reference to a representation

placed at Annexure-1 series of the writ petition dated 20.05.2009,

submits that despite filing of a requisition on 6.11.2008 and again

on 8.4.2009, yet the order was not supplied to him. It is rather

strange that certified copy of the order despite requisition having

been filed has not been supplied to the petitioner.

In the circumstances, no purpose would be served in

keeping the writ petition pending and the same is disposed of with

a direction to the Registrar/Judge In-Charge, Civil Court, Saharsa

to look into the grievance of the petitioner and ensure the supply

of the order dated 12.07.2001 passed in Complaint Case No.

1006(C) of 2000 on the basis of the requisition filed by him as

referred in Annexure-1 series. The order should be supplied within

one month from the date of receipt/production of a copy of this

order.

S.Sb/-                                                    (Jyoti Saran, J.)