High Court Patna High Court - Orders

Chandra Mauli Deo vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Chandra Mauli Deo vs State Of Bihar on 28 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      FA No.395 of 1979

                        SAVITRI DEVI & ORS.
                               Versus
                           STATE OF BIHAR
                                With
                         FA No.396 of 1979
                        SAVITRI DEVI & ORS.
                               Versus
                           STATE OF BIHAR
                              -----------

92. 28.10.2010 The learned counsel appearing on behalf of the

appellant submitted that from perusal of the Lower Court

Record, it appears that by terms of order dated 14.03.1964, it

was directed that these Land Acquisition Cases shall be heard

along with Land Acquisition Case No. 50 of 1961, which was

the leading case. Therefore, it may be possible that the

exhibits and evidences are available in the record of Land

Acquisition Case No. 50 of 1961 disposed of by the then

Additional Subordinate Judge III-cum-Land Acquisition

Judge, Begusarai namely Sri Ram Charitra Sathi.

(2) In view of the above submissions, the office is

directed to call for the Lower Court record of Land

Acquisition Case No. 50 of 1961 from the Court of Land

Acquisition Judge, Begusarai as stated above. Since this
appeal has been heard partly, therefore, the office is directed

to call for the said record through fax immediately.

(3) Put up after receipt of the said record from the

Court below.

( Mungeshwar Sahoo, J.)
Saurabh