High Court Patna High Court - Orders

Chandra Mauli Deo vs State Of Bihar on 6 July, 2011

Patna High Court – Orders
Chandra Mauli Deo vs State Of Bihar on 6 July, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        FA No.395 of 1979
                         Chandra Mauli Deo
                               Versus
                           State Of Bihar
                                with
                        FA No.396 of 1979
                         Chandra Mauli Deo
                               Versus
                           State Of Bihar
                             -----------

93. 06.07.2011 In both the First Appeals, earlier the office was

directed to write letter to the Land Acquisition Judge,

Begusarai for transmitting the Lower Court record in

these First Appeals. It appears that letter was also sent

and part of the Lower Court records has been received

by the High Court. A report has been sent by the

concerned Land Acquisition Judge to the effect that

except the ordersheets and the other papers sent

pursuant to the said letter, no other documents are

available vide letter dated 11.05.2011.

In such view of the matter, the learned

counsels for both the parties agreed that the First

Appeals may be disposed of on the basis of the

documents which are available at present. Heard in

part. Hearing continued.

Put up on 11.07.2011.

Saurabh                                       (Mungeshwar Sahoo,J.)