IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC NO.838 OF 2011
SHYAMA NAND MISHRA & ORS
VERSUS
THE STATE OF BIHAR & ORS.
********
6 20/07/2011 Counsel for the State is directed to produce the
records of the acquisition proceedings relating to land
acquired for the National Highways with respect to the
matter relating to CWJC No. 14569 of 2010.
This Court particularly wants to review the
procedure by which the valuation of the land was fixed by
the competent authority, treating it to be commercial
lands. The Court would like to understand as to whether
the Project Officer of the National Highways could have
directed the competent authority to reduce the rate of the
land treating it to be residential lands when the award
had been prepared treating the lands to be commercial
lands.
List this case on 03rd August, 2011.
Let a copy of this order be handed over to Mr.
Lalit Kishore, Additional Advocate General No. 1.
Anand ( Sheema Ali Khan, J. )