IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.933 of 2009
Dr.Madho Pd.Singh
Versus
The State Of Bihar & Ors
3. 26.08.2011. Heard learned counsels for the
petitioner and the State.
The petitioner has challenged the
order dated 16.07.2008 passed in Demarcation
Case No. 01 of 2002-03 whereby the learned
District Magistrate, Patna, has quashed the
order of the learned D.C.L.R., Patna, dated
12.02.2002 passed in Demarcation Case No. ¾
of 1993-94 and directed the parties to file
fresh application before the competent
authority.
Issue notice to respondent nos. 4
and 5 under ordinary process as well as by
registered cover with A/D requisites for
which must be filed within a period of two
weeks.
U. K. ( Dinesh Kumar Singh, J)