IN THE HIGH COURT OF JUDICATURE AT PATNA
MISCELLANEOUS JURISDICTION CASE No.2260 of 2010
BINOD SHARMA & ORS. - Petitioners
Versus
STATE OF BIHAR & ORS. - Respondents
-------------
8 07-07-2011 Considering the facts stated in paragraph 6 of
the supplementary show cause filed on behalf of opposite
party no.2 and 3 and the contents of annexure- E series,
we grant four months further time to ensure that all the
encroachment is removed from the public land in
question.
Let this matter be listed under the same
heading after four weeks.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
BKS/-