IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11569 of 2010
1. SURENDRA ROY S/O LATE RAMASHISH ROY R/O VILL.- CHAKTULLA,
P.S.- HAJIPUR (SADAR), DISTT.- VAISHALI
Versus
1. THE STATE OF BIHAR THROUGH ITS CHIEF SECRETARY OLD
SECRETARIAT, GOVT. OF BIHAR, PATNA
2. THE CHIEF SECRETARY, GOVT. OF BIHAR OLD SECRETARIAT, PATNA
3. THE PRINCIPAL SECRETARY, GENERAL ADMINISTRATION DEPTT. GOVT.
OF BIHAR, PATNA
4. THE PRINCIPAL SECRETARY, RURAL DEVELOPMENT DEPARTMENT GOVT.
OF BIHAR, PATNA
5. THE DEPUTY SECRETARY, GENERAL ADMINISTRATION DEPTT., GOVT. OF
BIHAR, PATNA
6. THE DEPUTY SECRETARY, RURAL DEVELOPMENT DEPTT., GOVT. OF
BIHAR, PATNA
7. THE UNDER SECRETARY, GENERAL ADMINISTRATION DEPTT. GOVT. OF
BIHAR, PATNA
8. THE JOINT SECRETARY, RURAL DEVELOPMENT DEPARTMENT GOVT. OF
BIHAR, PATNA
9. THE ENQUIRY OFFICER-CUM-CONDUCTING OFFICER-CUM-COMMISSIONER
PURNEA DIVISION, PURNEA
10. THE DISTRICT MAGISTRATE, ARARIA
11. THE DEPUTY DEVELOPMENT COMMISSIONER, ARARIA
-----------
2/ 09/08/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the parties have no
objection to the disposal of this writ application in terms
of C.W.J.C. No.11675/10.
The writ application stands disposed in like
terms and with the following similar conditions:-
“Let the representation of the petitioner be
disposed of within a maximum period of four weeks from
the date of receipt/production of a copy of this order in
light of the aforesaid discussion.
If no final appropriate orders are passed within
-2-
four weeks as directed above, the suspension shall
automatically come to an end but without prejudice to
the other rights of the respondents.”
The writ application stands disposed.
KC ( Navin Sinha, J.)