High Court Patna High Court - Orders

Nab Kant Mishra vs The State Of Bihar & Ors. on 10 August, 2011

Patna High Court – Orders
Nab Kant Mishra vs The State Of Bihar & Ors. on 10 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              MJC No.838 of 2011
                           Shyama Nand Mishra & Ors
                                     Versus
                            The State Of Bihar & Ors.
                                       with
                              MJC No.839 of 2011
                                Nab Kant Mishra
                                     Versus
                            The State Of Bihar & Ors.
                                       with
                              MJC No.1291 of 2011
                            Durganand Mishra & Ors
                                     Versus
                            The State Of Bihar & Ors.
                                       with
                             CWJC No.6331 of 2011
                           Vijay Kumar Mishra & Anr
                                     Versus
                            The State Of Bihar & Ors
                                    -----------

7 10.8.2011 Counsel for the State has been deliberately provided with

a calculation which has been made after the instructions given by the

National Highway to change the nature of lands.

In the circumstances, this Court directs the counsel for the

State to produce the entire records of the case. Counsel for the State

should be suitably assisted by some competent person from the office

of the Land Acquisition Officer to point out the required documents

for proper adjudication of the case.

List these case together after three weeks.

    Sanjay                                                   (Sheema Ali Khan, J.)