High Court Patna High Court - Orders

Maharani Durgeshwari Sahi & Anr vs The State Of Bihar & Ors on 1 August, 2011

Patna High Court – Orders
Maharani Durgeshwari Sahi & Anr vs The State Of Bihar & Ors on 1 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Letters Patent Appeal No.1047 of 2011
                                                            In
                                     Civil Writ Jurisdiction Case No. 11766 of 2010
                       ======================================================
                       1. Maharani Durgeshwari Sahi, Wife of Mate Maharaj Bahadur Gopeshwar
                          Prasad Sahi.
                       2. Maharaj Bahadur Mrigendra Pratap Sahi, S/o Late Maharaj Bahadur
                          Gopeshwar Pd. Sahi.
                       Both are residents of Hathwa House, South of Gandhi Maidan, P.S.-Gandhi
                       Maidan in the Town and District-Patna.
                                                                     .... .... Petitioners/Appellants
                                                          Versus
                       1. The State of Bihar
                       2. The Collector, Gopalganj.
                       3. The ADM, Gopalganj.
                       4. The SDO, Hathwa in the District of Gopalganj.
                                                                 .... .... Respondents/Respondents
                       ======================================================
                       Appearance:
                       For the Appellants       : Mr. Kaushlendra Kumar Sinha, Advocate.
                       For the Respondents      : Mr. Ajay, SC 11.
                       ======================================================
                       CORAM: HONOURABLE THE CHIEF JUSTICE
                              and
                              HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                       ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3 01-08-2011 Feeling aggrieved by the judgment and order dated
10th March 2011 passed by the learned single Judge in above
CWJC No. 11766 of 2010, the writ petitioners have preferred the
present Appeal under Clause 10 of the Letters Patent.

The appellants are the landholders. The challenge is
to the public notice given by the District Collector in respect of
the land ceiling case pending against the appellants since 1973.
The learned single Judge has refused to interfere in the matter.

We see no error committed by the learned single
Judge.

The Appeal is dismissed in limine.


                                                    (R.M. Doshit, CJ)


Sujit/-                                      (Birendra Prasad Verma, J)