IN THE HIGH COURT OF JHARKHAND AT RANCHI
F.A No. 45 of 1991 (R)
State of Bihar Vs. Chinibas Mahto & Anr.
With
F.A. No. 46 of 1991 (R)
State of Bihar Vs. Soma Debya & Ors.
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MRS. JUSTICE JAYA ROY
-----
For the Appellant : Mr. Srijit Choudhary, G.A
For the Respondents : —
Order No. 65 —— Dated 11th October, 2011
Learned counsel for the State submits that State wants
to file a detailed affidavit so as to indicate what is the latest
position with respect to expeditious disbursement of the
compensation to the persons whose lands have been acquired.
Since the matter is a very old one and large number of
persons are involved, the State should be very careful and
should not seek further adjournment. However, in view of the
involvement of large number of facts, time is granted and the
matters be placed on 8th November, 2011 immediately after
Dipawali Vacation.
(Prakash Tatia, C J)
(Jaya Roy, J)
Dey/-Alankar-