IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.20011 of 2010
DINESH MISHRA & ORS
Versus
DIRECTOR OF CONSOLIDATION,BIHA
-----------
2 14.12.2010 It is the stand of the petitioner that respondent No. 2
who exercised jurisdiction under Section 35 of the Consolidation
Act was not empowered/vested to exercise such power.
The State is required to file counter affidavit.
As prayed for, list this matter after six weeks.
In the mean while notices shall also be issued to
respondent Nos. 2, 4 to 6 both under registered cover with A/D
and ordinary process requisites etc for which must be filed within
10 days failing which the application as against the concerned
respondents shall stand rejected without further reference to a
Bench.
( Kishore K. Mandal, J. )
pkj