High Court Patna High Court - Orders

Nazir Hussain vs The State Of Bihar &Amp; Ors on 26 November, 2010

Patna High Court – Orders
Nazir Hussain vs The State Of Bihar &Amp; Ors on 26 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.4363 of 2006
                               NAZIR HUSSAIN
                                   Versus
                          THE STATE OF BIHAR & ORS
                                  -----------

3 26.11.2010 Learned counsel for the petitioner submits that the

lands measuring 1 Katha and 5 Dhurs was settled by the ex-

landlord in the name of his ancestors and he has been paying rent

to the ex-landlord as well as to the State of Bihar right up to the

year 2000. It is submitted that by virtue of the aforesaid

settlement and payment of rent, he has acquired possession and

title over the lands in question.

An intervention application has been filed on behalf of

Mukhiya of the Panchayat claiming that the said lands belong to

the ‘Brahm Asthan’. The intervention application is allowed.

The intervener may file counter affidavit within a

period of two weeks.

List this case after two weeks in the same position.

     Sanjay                                                  ( Sheema Ali Khan, J.)