High Court Patna High Court - Orders

Sakaldeo Manjhi vs The State Of Bihar &Amp; Ors on 29 November, 2010

Patna High Court – Orders
Sakaldeo Manjhi vs The State Of Bihar &Amp; Ors on 29 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.16380 of 2008
                  SAKALDEO MANJHI, SON OF SAGUNI MANJHI, RESIDENT OF
  VILLAGE- RAMGARWA, WARD NO. 6 P.O. RUPDIH, P.S. MUFASSIL, DISTRICT-
                MOTIHARI EAST CHAMPARAN :----- PETITIONER.
                                            Versus
                                  1.THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY, FOOD SUPPLY AND COMMERCE DEPARTMENT,
                               BIHAR, PATNA.
         3. THE DISTRICT MAGISTRATE, EAST CHAMPARAN, MOTIHARI.
     4. THE SUBDIVISIONAL OFFICER, MOTIHARI, DISTRICT- MOTIHARI :----
                               RESPONDENTS.
                                          -----------

3. 29.11.2010. Heard learned counsel for the petitioner and

the State.

For the relief prayed for in this writ petition,

petitioner has moved the Secretary of the Food and

Consumer Protection Department of the State

Government vide his representation dated

10.12.2007, Annexure-1, perusal whereof indicates

that similar representation he also filed on

08.10.2007. This writ petition is, accordingly,

disposed of directing the Secretary to dispose of the

same as early as possible, in any case, within a

period of three months from the date of

receipt/production of a copy of this order before the

Secretary along with fresh copy of the earlier

representation.

(V.N.Sinha,J.)
P.K.P.