IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4176 of 2011
M/S SUDHIR KUMAR SUBHAS KUMAR TRADERS & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
2. 29.03.2011 Learned Counsel for the petitioners submits that they are in
lawful occupation of the premises in question ands are paying rent also.
The impugned order wrongly classifies them as encroachers and
purports to illegally deprive them of their livelihood by running petty
shops in the market place.
Counsel for the State prays for time to file counter affidavit.
In the meantime operation of the orders dated 15.2.2011 and
22.2.2011 shall remain stayed and the respondents are restrained from
interfering with the occupation and enjoyment of the premises occupied
by the petitioners except in accordance with law, if the petitioners
otherwise continue to pay the occupation charges.
Nothing in this order shall be deemed or construed as restraint
in any manner upon the respondents for revision etc. of the occupation
charges if they so wish in furtherance of the order dated 30.9.2010 of
respondent no. 2.
List for admission after four weeks.
Snkumar/- (Navin Sinha,J.)