High Court Patna High Court - Orders

Ramawati Devi vs The State Of Bihar &Amp; Ors on 28 April, 2011

Patna High Court – Orders
Ramawati Devi vs The State Of Bihar &Amp; Ors on 28 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.7566 of 2011
                   RAMAWATI DEVI WIFE OF HARNEDRA YADAV,
                   RESIDENT OF VILLAGE BHALUI TOLE SOHAWAN
                   HATA,     P.O.-MOHAMMADPUR,      P.S.      BARHARIA,
                   DISTRCIT SIWAN.
                                       OPP.PARTY...PETITIONER
                         Versus
                   1. THE STATE OF BIHAR
                   2. THE COLLECTOR, SIWAN,
                   3. THE DEPUTY COLLECTOR LAND REFORMS, SIWAN
                      SADAR
                                        ...RESPONDENT
                   4. ARBIND KUMAR MISHRA SON OF MAHATMA
                      MISHRA, RESIDENT OF VILLAGE-BHALUI, P.O.
                      MOHAMMADPUR, P.S. BARHARIA ,SIWAN
                                         ...PETITIONER-RESPODNENT
                   5. ACHHAYWAR MISHRA, SON OF MAHATMA
                      MISRHA, RESIEENT OF VILLAGE BHALUI P.O.
                      MOHAMMADPUR. P.S. BARHARIA, SIWAN.
                                   ...OPPOSITE PARTY RESPONDENT
                                                     -----------

02. 28.04.2011 Petitioner is the purchaser. A Proceeding under

section 16(3) of the Ceiling Act has been levied by respondent

no.4 vide L.C. Case No. 161/2007-08. Prayer in this application

is to quash the order dated 17.03.2011 (Annexure-1), whereby

prayer of the petitioner to make local inspection was rejected on

the ground mentioned therein.

The whole issue is sub judice before the court of

competent jurisdiction. This Court, therefore, is not inclined to

accede to the prayer of the petitioner.

It will, however, be open to the petitioner to raise all

the issues in the appeal if the order goes adverse to his interest.

With this observation, the application is dismissed.

( Kishore K. Mandal )
hr