IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.11632 of 2011
Chinta Devi
Versus
The State Of Bihar & Ors
----------------------------------
2 17.08.2011. The petitioner prays for setting aside notice dated
22.9.2010 and 11.4.2011 as contained in Annexure 2 and 3,
by which he has been asked to stop the construction work
and to undo the illegal construction made by him.
Counsel for the respondents seeks four weeks
time to file counter affidavit.
List this matter after five weeks along with
C.W.J.C.No. 11429/11 analogous with other cases.
In the meantime, neither the demolition pursuant
to the aforesaid notice would take place nor the petitioner
would make any further construction over the area in
question.
Shashi. (Samarendra Pratap Singh,J.)