IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Review No.308 of 2011
In
(CIVIL WRIT JURISDICTION CASE 1332/2008)
The State Of Bihar & Ors
Versus
Harijan Vikas Kendra A Society
----------------------------------
with
Miscellaneous Jurisdiction Case No.3330 of 2010
Harijan Vikash Kendra A Registered Society Under Society Registration Act XXI of
1860
Versus
State Of Bihar & Anr.
———————————-
2. 15.11.2011. Without considering the prayer made in the
Review Petition on merit and with consent of the sole
respondent order dated 1.6.2010 passed in C.W.J.C. No.
1332 of 2008 is recalled and C.W.J.C. No. 1332 of 2008 is
restored to its original file so as to enable the Collector,
Patna to again make endeavour for ensuring compliance of
the instructions of the State Government contained in
Letter No. 2282 dated 26.10.1989 and the corresponding
instructions of the Collector, Patna contained in Memo No.
433 dated 5.3.1990 addressed to the Secretary of Saint
Rabidas Ashram, Bailey Road, Patna, as it is submitted by
the sole respondent that the authorities of the Saint
Ravidas Ashram are violating the terms of the lease
executed in their favour by Collector, Patna and not
accommodating the sole respondent in the light of the
instructions of the Government contained in Letter No.
2282 dated 26.10.1989.
Put up after four weeks under the same heading at
10.30 A.M.
P.K.P. (V.N.Sinha,J.)