High Court Patna High Court - Orders

Krishna Murari Prasad vs The State Of Bihar & Ors on 12 July, 2011

Patna High Court – Orders
Krishna Murari Prasad vs The State Of Bihar & Ors on 12 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.5060 of 2010
                                     Krishna Murari Prasad
                                                Versus
                                    The State Of Bihar & Ors
                                              -----------

2 12.07.2011 Mr. Vijay Bharati, learned counsel for the petitioner and Mr.

V.M.K. Sinha, learned A.A.G.13 appears for the State including the

Department of Mines.

The writ petition has been filed seeking direction to the

respondents to complete the process of settlement of stone quarry in

Block situated under the raiyati land of the petitioner appertaining to

Mauza Paharpur Thana No. 484 Plot No. 162(old)/560(new) at

Sherghatti in the District of Gaya.

It is contended that the application for settlement of stone

quarry is pending considering before the respondents since.

24.09.2009.

As prayed, put up this case on 29.07.2011 enabling the

learned counsel for the State to seek instruction and file counter

affidavit. The writ petition would retain its position.

(Jyoti Saran, J.)

Bibhash