IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC NO.533 OF 2011
1. AKHILESH KUMAR MISHRA, SON OF LATE CHANDRA NAND MISHRA
2. UMA DEVI, WIFE OF SHRI GOKULA NAND MISHRA
ALL RESIDENT OF VILLAGE KHARIA BASTI, WARD NO. 10, POLICE
STATION ARARIA, DISTRICT ARARIA
.............................................................................................PETITIONERS
VERSUS
1. THE STATE OF BIHAR THROUGH SHRI INDRASEN SINGH, THE
DIRECTOR, LAND ACQUISITION DEPARTMENT OF REVENUE AND LAND
REFORMS, BIHAR, PATNA
2. MR. M. SHARWANAN, THE DISTRICT MAGISTRATE, ARARIA, DISTRICT
ARARIA
3. SHRI RANJAN KUMAR CHAUHAN, THE COMPETENT AUTHORITY -CUM-
DISTRICT LAND ACQUISITION OFFICER, ARARIA, DISTRICT ARARIA
4. SHRI RAJ KUMAR CHOUDHARY, PROJECT DIRECTOR, N. H. A. I., P.I.U.,
ARARIA
............................................................................OPPOSITE PARTIES
********
2 23/02/2011 Annexure-2 is the award prepared by the
competent authority with respect to the payment of
compensation to the petitioners. This award was
prepared on 19.11.2010.
Counsel for the petitioners submits that despite
the preparation of award, no compensation has been paid
to him till now.
Undoubtedly, the competent authority will take
steps and make payment after preparation of award in
accordance with law within a reasonable period, if there
is no objection etc. in the matter of the petitioners.
This contempt application is disposed of with
the aforesaid directions to expedite payment of the
compensation amount.
Anand ( Sheema Ali Khan, J. )