High Court Patna High Court - Orders

Satyendra Sharma vs The State Of Bihar &Amp; Ors on 16 March, 2011

Patna High Court – Orders
Satyendra Sharma vs The State Of Bihar &Amp; Ors on 16 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.5130 of 2006
                SATYENDRE SHARMA, SON OF LATE RAMDEO SHARMA, RESIDENT OF
VILLAGE- BARHARA, P.S.- BARHARA, DISTRICT- PURNIA :---PETITIONER.
                                                Versus
              1.THE STATE OF BIHAR
2. THE COLLECTOR, PURNIA.
3. THE DISTRICT FOREST OFFICER, PURNIA :---RESPONDENTS.
                                               -----------

2. 16.03.2011. Heard learned counsel for the petitioner and the

State.

2. Petitioner is aggrieved by the dismissal of his

Confiscation Appeal No. 70/2001 by the District

Magistrate, Purnea under orders dated 28.05.2004,

Annexure-1. Bare perusal of the said order indicates that

the learned Collector while passing the said order has not

given any reasons in support of the order. Order passed by

the appellate authority must contain reasons as by

perusing the reasons only one can decide about the

correctness or otherwise of the order.

3. Dismissal of the appeal having been made

without recording any reason(s) the appellate order dated

28.5.2004, Annexure-1 is set aside with direction to the

Collector, Purnea to reconsider the matter and pass a

reasoned order, as early as possible, in any case within a

period of two months from the date of receipt/production

of a copy of this order before the Collector, Purnea.

4. The writ application is, accordingly, disposed

of.

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