High Court Patna High Court - Orders

Ranjan Kumar Sinha &Amp; Ors vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Ranjan Kumar Sinha &Amp; Ors vs The State Of Bihar &Amp; Ors on 6 December, 2010
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.5922 of 2010
                                   RANJAN KUMAR SINHA & ORS
                                            Versus
                                   THE STATE OF BIHAR & ORS
                                         -----------

5. 06.12.2010 Learned Counsel is permitted to correct the description of

respondent no. 3 appropriately as Circle Officer in place of Block

Development Officer during course of the day.

Counsel for the petitioner and the State are present. No

one appears for the Motihari Municipality despite having entered

appearance and name of the Counsel published in the cause list

in the column of respondents. No counter affidavit has been filed

by the Municipality.

The matter is adjourned for five weeks to enable the

Municipality to file counter affidavit.

Pending disposal of this application the interim order

dated 12.10.2010 shall continue to operate and any construction

made by the petitioners on the lands in question during

pendency of the writ application shall be at their risk subject to

the final orders that may be passed in the writ application.

     Snkumar/-                                              (Navin Sinha,J.)