Patna High Court – Orders
Geeta Prasad Roy &Amp; Ors vs The State Of Bihar &Amp; Ors on 4 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.497 of 2008
GEETA PRASAD ROY & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
For the appellants : Mr. Kamala Kant Tiwary
For the respondents: Mr. Lalit Kishore , AAG 3
—
PRESENT
Hon’ble the Chief Justice
And
Hon’ble Mr. Justice Kishore K. Mandal
—
Dated, the 4th July, 2008
We direct the appellants to place on record the
certified copy of the revenue record, based on which the
appellants are claiming their right over the subject property.
Stand over for 2 weeks.
R.M. Lodha, CJ.
Kishore K. Mandal, J.
Neyaz/