IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.932 of 2010
1. MD. NASIR KHAN S/O LATE WAZIR KHAN VILL.- JUAKHER,
P.S.- SHAHKUND, DISTT.- BHAGALPUR
Versus
1. THE STATE OF BIHAR
2. SRI RAHUL SINGH, DISTRICT MAGISTRATE-CUM-
COLLECTOR, BHAGALPUR
3. SRI MUKESH KUMAR, ANCHAL ADHIKARI SHAHKUND
P.S.- SHAHKUND, DISTT.- BHAGALPUR
4. SRI ARBIND KUMAR, INCHARGE POLICE STATION
SHAHKUND AT AND P.O.- SHAHKUND, DISTT.- BHAGALPUR
-----------
04/ 23-Nov-2010 Learned counsel for the State fairly submits
that process for removal of encroachment has been
initiated but the order of the Court will be implemented
fully only after 2nd week of December 2010 because
notices have been issued to the concerned persons.
As prayed on behalf of the State, let this
matter be listed under the same heading in the 3rd week
of December 2010.
(T. Meena Kumari, J.)
( Shiva Kirti Singh, J.)
Bks/perwez