Patna High Court – Orders
Shital Prasad &Amp; Ors vs The State Of Bihar &Amp; Ors. on 23 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.401 of 2011
SHITAL PRASAD & ORS
Versus
THE STATE OF BIHAR & ORS.
-----------
2 23.2.2011 The petitioners are aggrieved by the fact that they are
not being able to receive the compensation amount as the matter is
pending under Section 3G of the National Highway Act. It is
submitted on behalf of the petitioner that although the Government
has appointed the Additional Collector as an arbitrator, the post of
the Additional Collector is vacant at Madhubani.
Counsel for the State may seek instructions within a
period of three weeks with respect to filling up the vacant post of
the Additional Collector at Madhubani.
List this case after three weeks.
Sanjay ( Sheema Ali Khan, J.)