High Court Patna High Court - Orders

Smt.Zeorani Devi vs The State Of Bihar &Amp; Ors on 28 January, 2011

Patna High Court – Orders
Smt.Zeorani Devi vs The State Of Bihar &Amp; Ors on 28 January, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17591 of 2010
SMT.ZEORANI DEVI
Versus
THE STATE OF BIHAR & ORS

3 28.01.2011 Mr. Yadav learned counsel for the petitioner and Mr.

Bakshi S.R.P. Sinha learned Senior Counsel appearing on

behalf of the private respondents are present.

The only submission made in support of the

application is that the revisional order passed by the respondent

Additional Collector, is bad in law since in terms of provision

contained under Section 16 of the Bihar Tenants Holdings

(Maintenance of Records) Act, 1973, the Additional Collector

is/was not authorized to pass order in revision matter.

List this matter side by side C.W.J.C. No. 11781/2010.

pkj                                    (Kishore K. Mandal, J)