IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7514 of 2011
Bal Mukund Prasad Sao, Son of Late Baso Pd. Sao, resident of village-
Fatehpur, District-Gaya. -Petitioner.
VERSUS
1. The State of Bihar.
2. The Collector, Gaya.
3. The Anchal Adhikari, Fatehpur, Gaya.
4. The Halka Karamchari, Anchal, Fatehpur, Gaya. -Respondents.
-----------
03 21.06.2011 The petitioner has come to this Court for a direction to the
respondent authorities to issue rent receipt to him. The petitioner states
that he has purchased certain land and got his name mutated in Register-
II. Accordingly, he was issued rent receipt by the State up to 1986.
Thereafter, he is not being issued rent receipt.
In my view, the petitioner should first move the D.C.L.R.,
Gaya who would enquire into the matter and take appropriate action
and/or pass order within three weeks peremptory from the time
application is made by the petitioner.
With this observation and direction, the writ petition is
disposed of.
Trivedi/ (Navaniti Prasad Singh, J.)