IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC NO.12610 OF 2004
RAM NATH CHAUDHARY & ANR
VERSUS
THE STATE OF BIHAR & ORS
*********
4 22/11/2010 A counter affidavit has been filed on behalf of the
State in which it is stated that out of the total lands shown in
the chart and paragraph 10 of the counter affidavit, only part
of the lands which would be the share of the land holder has
been declared to be surplus.
The contention of the petitioners is that in fact the
lands which were allotted to the share of the petitioners have
been declared to be surplus.
The State may file documents to show that the land
that has been declared to be surplus falls in the share of the
land holder against whom the ceiling proceedings was
initiated.
The petitioners may also produce the documents to
show that the lands which have been declared to be surplus
are in their shares. They may produce the orders of mutation
and consolidation authorities, from which it would be
apparent that their names have been entered in the revenue
records.
List this case after four weeks.
In the mean time, both the parties should file and
exchange affidavits.
Anand ( Sheema Ali Khan, J. )