IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.962 of 2010
1. Tarun Kumar Singh.
2. Arjun Singh.
3. Ranjit Singh.
(All sons of late Mahendra Narayan Singh, resident of
village-Olapur (Gangaur), P.S.-Khagaria, District-
Khagaria)
Versus
1. The State Of Bihar.
2. The superintendent of Police, Khagaria.
3. The District Magistrate, Khagaria.
4. The Sub-Divisional Magistrate, Khagaria.
5. The Police Inspector, Khagaria, P.S.-Khagaria.
6. The Officer-in-charge, Gangaur, Khagaria.
7. The Circle Officer, Khagaria.
8. Sudhir Singh, son of late Yogendra Narayan Singh,
resident of village-Olapur Gangaur, P.S.-Khagaria,
District- Khagaria.
-----------
2. 09.09.2011 The second party-petitioners have preferred
this revision application against the order dated 7.05.2010
passed by the learned Sub-Divisional Magistrate, Khagaria
in Case No.44(M)/2010 by which the Circle Officer has
been appointed receiver with regard to the crops standing
on the land in dispute.
Heard learned counsel for the petitioners and
the learned A.P.P. for the State.
It appears from the impugned order that there
is land dispute between both the parties. There was crops
standing on the land in question for which there was
2
apprehension of breach of peace. Considering the
exigencies of the matter, the Circle Officer was appointed
as receiver in this case. This order is with regard to the
crops standing on the land in the month of May, 2010. It
appears that this order has become infructuous.
Accordingly, this application is disposed of as
infructuous.
V.K. Pandey ( Amaresh Kumar Lal, J.)