High Court Patna High Court - Orders

Kalawati Devi vs The State Of Bihar &Amp; Ors on 18 April, 2011

Patna High Court – Orders
Kalawati Devi vs The State Of Bihar &Amp; Ors on 18 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.2069 of 2010
          1. KALAWATI DEVI W/O SRI YOUGENDRA PRASAD R/O VILL-
          MADHOPUR, P.S- TURKAULIA, DISTT- EAST CHAMPARAN
                                Versus
          1. THE STATE OF BIHAR          THROUGH THE COLLECTOR, EAST
          CHAMPARAN, MOTIHARI
          2. THE BLOCK DEVELOPMENT OFFICER, TURKAULIA BLOCK,
          EAST CHAMPARAN, MOTIHARI
          3. THE CIRCLE OFFICER,              TURKAULIA BLOCK, EAST
          CHAMPARAN, MOTIHARI
          4. SMT. JANAKI DEVI         HEAD MASTER, MADHOPUR GOVT.
          MIDDLE SCHOOL, TURKAULIA, EAST CHAMPARAN, MOTIHARI
          5. VIJAY SINGH TEACHER, MADHOPUR, GOVT. MIDDLE SCHOOL,
          TURKAULIYA, EAST CHAMPARAN, MOTIHARI
          6. RAJANIRANJAN SHRIVASTAVA, TEACHER, MADHOPUR GOVT.
          SCHOOL, TURKAULIA, EAST CHAMPARAN, MOTIHARI
                              -----------

02. 18.04.2011 Heard learned counsel for the petitioner and for

the State.

On the own representation of the petitioner as

apparent from Annexure-1, the dispute appears to be

pertaining to right of passage for which there is an

appropriate remedy under Section 147 Cr.P.C. and/or the

Bihar Public Land Encroachment Act as the case may be.

The application is disposed with the observations

that, if the petitioner prefers any such application before

the appropriate authority, let it be considered and disposed

off in accordance with law after hearing all concerned,

expeditiously, within a maximum period of two months

from the date of receipt/production of such application

before the appropriate authority.

         P.K                                         ( Navin Sinha, J.)