IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19255 of 2010
MEENA DEVI
Versus
DIRECTOR OF CONSOLIDATION & OR
-----------
03 08.03.2011 Both parties present.
Learned A.C. to A.G. 2 prays for and is granted two
weeks time to take instructions and file counter affidavit,
particularly on the point as to whether the authority who pass the
revisional order was vested with the powers conferred under Section
35 of the Bihar Consolidation of Holding and Prevention of
Fragmentation Act.
List this matter again after three weeks.
( Kishore K. Mandal, J. )
Safik