High Court Patna High Court - Orders

Ram Ekbal Mukhiya vs The State Of Bihar & Ors on 21 July, 2011

Patna High Court – Orders
Ram Ekbal Mukhiya vs The State Of Bihar & Ors on 21 July, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                               LPA No.1657 of 2010
  1.   Ram Ekbal Mukhiya S/O Late Raghubir Mukhiya R/O Vill.- Kunwarpur,
       P.S.- Pipra, Distt.- East Champaran, Presently Posted As Karya-Darsak
       (Work Sarkar) In The Office Of The Executive Engineer, Tirhut Nahar
       Pramandal, Chakiya, East Champaran
                                     Versus
  1.   The State Of Bihar Through The Chief Secretary, Govt. Of Bihar, Patna
  2.   The Secretary Water Resources Department, Govt. Of Bihar, Patna
  3.   The Joint Secretary Water Resources Department, Govt. Of Bihar, Patna
  4.   The Chief Engineer, Water Resources Department, Balmikinagar, West
       Champaran
  5.   The Superintending Engineer, Tirhut Nahar Anchal, Raxaul
  6.   The Executive Engineer Trivani Nahar Anchal, Narkatiyaganj, West
       Champaran
  7.   The Account Clerk, Triveni Nahar Nirman Pramandal, Narkatiyaganj, West
       Champaran
                                    -----------

03. 21.07.2011 Learned counsel for the appellant submits

that the judgment of the learned Single Judge suffers

from factual inaccuracy as the annexures annexed by

the petitioner had not been dealt with in the light of the

amended policy. This is the good ground for review,

therefore, the appellant is directed to file review

petition. The delay, if any, shall be condoned.

The Letters Patent Appeal is disposed of.





                                           ( Prakash Chandra Verma, J. )



           Mkr.                             (Aditya Kumar Trivedi, J.)