High Court Patna High Court - Orders

Ziauddin Ahamad vs The State Of Bihar Through Vig on 16 November, 2011

Patna High Court – Orders
Ziauddin Ahamad vs The State Of Bihar Through Vig on 16 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.16080 of 2011
                                  Ziauddin Ahamad
                                       Versus
                           The State Of Bihar Through Vig
                                      -----------

2/ 16/11/2011 Learned counsel for the submits that the case of the

petitioner stood on similar footing that of Maharshi Ram against whom

the cognizance order has been quashed and the matter has been

remanded for fresh appraisal vide order dated 18.1.2010 passed in

Cr.Misc. No. 26691/2009 and for that submitted that the allegation

against petitioner stood that he had confirmed an order passed by the

C.O. in a Mutation Appeal as well as two Katthas out of total area of

disputed land has been purchased by petitioner in the name of his

brother-in-law. As such Vigilance is directed to file counter affidavit

within four weeks.

During midst thereof, further proceeding before the learned

lower court in connection with Vigilance P.S.Case No.23 of 2006

arising out of Special Case No. 17 of 2006 pending before Special Judge

Vigilance, North Bihar, Muzaffarpur shall remain stayed.

(Aditya Kumar Trivedi,J.)
perwez