IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.954 of 2010
CHANDRA MADHO UPADHYAY
Versus
THE BIHAR STATE ELECTRICITY BO
-----------
9 25.10.2010 A counter affidavit was earlier filed on behalf of the
State stating therein that the Land Acquisition Proceeding has
lapsed. It is not disputed that the petitioner’s land was acquired
and is in possession of the Bihar Electricity Board.
On behalf of the petitioner, an oral statement has been
made that the Land Acquisition Officer, Bhojpur at Ara addressed
a letter to the Board to revive the Land Acquisition Proceeding, in
the circumstances, the Board as well as the State should file an
affidavit by 19.11.2010.
List this case for admission on 22.11.2010 in the same
list i.e. fresh writ cases.
Sanjay ( Sheema Ali Khan, J.)