IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15406 of 2008
RAM VILAS CHAUDHARY, SON OF SHEONATH CHAUDHARY,
RESIDENT OF VILLAGE PIPRA, P.S. CHAUTHAM, DISTRICT
KHAGARIA.
... PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE HOME COMMISSIONER, GOVT. OF
BIHAR, PATNA.
2. THE DISTRICT MAGISTRATE, KHAGARIA.
3. THE SUPERINTENDENT OF POLICE, KHAGARIA.
4. THE SUBDIVISIONAL OFFICER, KHAGARIA.
5. THE MAGISTRATE INCHARGE, KHAGARIA, DEPUTED BY THE
SUBDIVISIONAL OFFICER, KHAGARIA.
6. THE OFFICER INCHARGE, CHAUTHAM POLICE STATION, DISTRICT
KHAGARIA.
7. NAVIN KUMAR MISHRA, SON OF PANDIT RAM SHARAN MISHRA, VILLAGE
PIPRA, P.S. CHAUTHAM, DISTRICT KHAGARIA.
For the petitioner : M/s. Ramakant Sharma (Sr.Advocate) & Laxmikant
Sharma, Advocate.
For the State : Mr. Udai Shankar Singh, AC to G.A.3.
------------
2. 02.12.2010. In view of the letter of the District Magistrate,
Khagaria dated 12.6.2008 and 22.8.2008 as contained
in Annexures-R3 A & B to the counter affidavit of the
S.D.P.O., Gogri, Jamalpur in the District of Khagaria, I
direct the writ petitioner to invoke the remedy of
mandatory injunction before the Civil Court where Title
Suit No.22 of 2007 with regard to the lands in question
is pending.
Application stands disposed of.
Ibrar/- (V.N. Sinha, J.)