High Court Patna High Court - Orders

Birendra Prasad Singh & Anr vs The State Of Bihar & Ors on 21 September, 2011

Patna High Court – Orders
Birendra Prasad Singh & Anr vs The State Of Bihar & Ors on 21 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.14037 of 2010
                              Birendra Prasad Singh & Anr
                                             Versus
                                The State Of Bihar & Ors
                                ----------------------------------

5 21.09.2011 On 26.8.2010 an order has been passed

directing the Collector, Nawada to file a counter

affidavit in view of the fact that completely

unexplainable order has been passed by him on

8.6.2010 entertaining an appeal filed by the State

authority against an order passed in 1991 in which

the ceiling proceeding has been concluded. However,

a counter affidavit has been filed on behalf of the

respondent no. 4 but no counter affidavit appears to

have been filed on behalf of the Collector, Nawada.

By way of last indulgence, put up this

case on 12.10.2011, in the meantime the necessary

counter affidavit duly sworn by the Collector,

Nawada must be filed .

(Dr. Ravi Ranjan, J.)

Spd/-