High Court Patna High Court - Orders

Narendra Kumar vs The State Of Bihar &Amp; Ors on 7 October, 2010

Patna High Court – Orders
Narendra Kumar vs The State Of Bihar &Amp; Ors on 7 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.9779 of 2008
                              MRINAL KANT CHAUDHARY
                                           Versus
                              THE STATE OF BIHAR & ORS
                                             with
                                CWJC No.10555 of 2008
                                        MD.YASIN
                                           Versus
                              THE STATE OF BIHAR & ORS
                                             with
                                CWJC No.16856 of 2008
                                   TANKI DEVI & ORS
                                           Versus
                              THE UNION OF INDIA & ORS
                                             with
                                CWJC No.16356 of 2009
                                  ANIL KUMAR YADAV
                                           Versus
                              THE STATE OF BIHAR & ORS
                                             with
                                 CWJC No.5913 of 2010
                           LONGMATI DEVI @ JANAKI DEVI
                                           Versus
                              THE UNION OF INDIA & ORS
                                             with
                                CWJC No.14331 of 2010
                         DEHRI CO-OPERATIVE DEVP.& CANE
                                           Versus
                              THE STATE OF BIHAR & ORS
                                             with
                                CWJC No.15174 of 2010
                                       PAWAN SAH
                                           Versus
                              THE STATE OF BIHAR & ORS
                                             with
                                CWJC No.16869 of 2010
                                   NARENDRA KUMAR
                                           Versus
                              THE STATE OF BIHAR & ORS
                                         -----------

6/ 07.10.2010 Heard learned counsel for the petitioners and learned

counsel for the State and its authorities in all the aforesaid writ

cases.

All these matters are with respect to the alleged
-2-

encroachment of private lands of the petitioners by the authorities

of the State Government for constructing roads or buildings.

As prayed by learned counsel for the State of Bihar and

its authorities one month time is allowed to them to seek

instructions and file counter affidavit.

Put up this case under the heading ‘Admission’ within

top ten cases in the 2nd half on 08th of November, 2010. In the

meantime, learned counsel for the respective Corporation may seek

instructions and file counter affidavit.

Till further orders, no constructions shall be made on

the lands in question which the respective petitioners claim to be

their lands.

(S. N. Hussain, J.)

Sunil