IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4836 of 2010
Ram Sharan Thakur
Versus
The State Of Bihar & Ors
-----------
02. 07.07.2011 Heard Mr. Ratan Kumar Kuar, learned counsel
appearing on behalf the petitioner and Mr. Harish Kumar,
assisting counsel to A.A.G. 10 for the State.
The writ petition has been filed for initiation of an
enquiry against the Block Development Officer, Tardih within
the District of Darbhanga and the Mukhiya of the Gram
Panchayat, Bainka falling within Tardih Block, District-
Darbhanga. It is contended that both of them have indulged in
the act of omission and commission in relation to allotment
under the various schemes mentioned in paragraphs-6 and 7.
As the period of the previous Panchayat stood
completed in March, 2011, hence this Court without entering
into the merit of the application, disposes of the writ petition
with a liberty to the petitioner to espouse his grievance before
the respondent no. 2, the District Magistrate, Darbhanga and
who may consider and dispose of the same in accordance with
law.
(Jyoti Saran, J.)
S.Sb/-