IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.367 of 2011 SMT.SUSHILA DEVI WIFE OF KARAN KUMAR THAKUR, R/O VILLAGE-DHANGA EAST TOLA, P.S. ARER, DIST-MADUBANI............PETITIONER. Versus THE STATE OF BIHAR THRU THE CHIEF SECRETARY, GOVT OF BIHAR.......................................RESPONDENT. -----------
04/ 25-Jan-2011 Nobody appears on behalf of petitioner. Learned
counsel for the State points out that the prayer made in
this writ petition filed as Public Interest Litigation is
vague and for implementation of a document annexed as
Annexure-1 which appears to have been prepared by the
petitioner and it has been described as “Ready for
Operation-Vision 2020”.
Several problems such as corruption, food,
environment, evasion of tax, counterfeit currency and
landless have been mentioned in that document. Learned
counsel for the State is correct that the prayer in this writ
petition is too vague and bereft of necessary details for
being taken as PIL.
On the last two dates the matter was adjourned on
the prayer made on behalf of the petitioner but no such
2
prayer for adjournment has been made today. In the facts
of the case, the writ petition is dismissed.
(Shiva Kirti Singh, J.)
(Dr. Ravi Ranjan, J.)
perwez