High Court Patna High Court - Orders

Shiv Nath Singh vs The State Of Bihar & Ors on 4 July, 2011

Patna High Court – Orders
Shiv Nath Singh vs The State Of Bihar & Ors on 4 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              --------

M.J.C. CASE No.3708 of 2010

SHIV NATH SINGH …………………. Petitioner/s(s)
Versus
THE STATE OF BIHAR & ORS…….. Respondent/s(s)

——–

15 4-7-2011 It is unfortunate that the Circle Officer, Turkolia is

not present with the record nor there is any affidavit or

counter-affidavit to show that the proceeding for removal of

encroachment from the public land has been finally

concluded.

Learned counsel for the State submits that Mr.

Vijay Kumar, the then Circle Officer, Turkolia has informed

him that now he has been transferred to some other place. In

that view of the matter some other officer at least, should

have come to show compliance with our earlier order dated

11-5-2011.

In view of non-compliance of the last order, let this

matter be listed under the same heading on 18-7-2011 and on

that date the present Circle Officer, Turkolia must be

personally present if the proceeding has not been finally

disposed of, along with Mr. Vijay Kumar, the then Circle

Officer, Turkolia. Both of them should appear on the next
2

date with their show cause why they should not be punished

for contempt if the proceeding is not concluded by the next

date.



                                 ( Shiva Kirti Singh, J.)


Naresh                             ( Shivaji Pandey,J)