IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.870 of 2011
SATENDRA KR. SINGH, SON OF LATE RAMAKANT PRASAD SINGH, RESIDENT
OF VILLAGE CHAUKI, P.S. SAHEBPUR KAMAL, DISTRICT BEGUSARAI.
---- PETITIONER
Versus
1. THE STATE OF BIHAR.
2. THE DISTRICT MAGISTRATE-CUM-COLLECTOR, BEGUSARAI.
3. THE ADDITIONAL COLLECTOR, BEGUSARAI.
4. THE SUB-DIVISIONAL MAGISTRATE, BALIA, DISTRICT BEGUSARAI.
5. THE DISTRICT LAND ACQUISITION OFFICER, BEGUSARAI.
6. THE CIRCLE OFFICER, SAHEBPUR KAMAL, DISTRICT BEGUSARAI.
7. THE MEMBER OF PANCHAYAT SAMITEE, GRAM PANCHAYAT RAJ CHAUKI
ANCHAL- SAHEBPUR KAMAL, DISTRICT BEGUSARAI.
8. THE MUKHIYA, GRAM PANCHAYAT RAJ CHAUKI, ANCHAL SAHEBPUR KAMAL,
DISTRICT BEGUSARAI.
9. THE SARPANCH, GRAM PANCHAYAT RAJ, CHAUKI, SADHPUR, ANCHAL
SAHEBPUR, KAMAL, DISTRICT BEGUSARAI. ---- RESPONDENTS.
-----------
2 6.4.2011 The petitioner is permitted to make
correction in the main writ application.
This modification application has
been filed to make correction in the main
writ application. The respondent no. 8 has
been wrongly described as the Mukhiya, Raj
Sadhpur Gram Panchayat, Anchal Sahebpur
Kamal, District Begusarai which has resulted
in mistake in the name of the party in the
order sheet as well as mistake at two places
in the order sheet.
In the interlocutory application it
has been mentioned that respondent no. 8 is
the Mukhiya of Gram Panchayat Raj Chauki,
Anchal Sahebpur Kamal, District Begusarai.
2
The order may also be corrected and
wherever it has been written as Mukhiya of
Gram Panchayat Raj Sadhpur, it should be read
as Mukhiya of Gram Panchayat Raj Chauki.
This modification application is
accordingly, disposed of.
Sanjay ( Sheema Ali Khan, J.)