IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7218 of 2006
SUBE LAL YADAV, SON OF SHRI CHANDO YADAV,
RESIDENT OF VILLAGE- KARE, P.S. SHEKHPURA, DIST. SHEKHPURA :---
PETITIONER.
Versus
1. THE STATE OF BIHAR
2. MINES COMMISSIONER, BIHAR, PATNA.
3. THE COLLECTOR, SHEKHPURA.
4. DISTRICT MINING OFFICER, MUNGER.
5. ASSISTANT MINING OFFICER, JAMUI :---RESPONDENTS.
-----------
5. 18.04.2011. Heard learned counsel for the petitioner and
the State.
2. This writ petition has been filed for a
direction to the Collector, Sheikhpura to comply the
instructions of the Mines Commissioner, Bihar, Patna
contained in order dated 21.12.1999 passed in Revision
Case No. 312 of 1999 communicated to the Collector,
Sheikhpura under Memo No. 148 dated 12.01.2000,
Annexure-3.
This writ petition was filed after about six
years of the aforesaid order. In the circumstances, I am
not inclined to proceed with the writ petition, which is
disposed of granting liberty to the petitioner to move the
authorities of the State Government, may be at the
highest level for ensuring compliance of the orders of
the Mines Commissioner by the Collector, Sheikhpura.
(V.N.Sinha,J.)
P.K.P.
2