IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6769 of 2011
RAMDEO YADAV
Versus
THE STATE OF BIHAR & ORS
-----------
02 19.04.2011 Let petitioner supplement the writ petition by filing
supplementary affidavit bringing on records the sale-deed, the
order by which the purchased land was mutated as also the
relevant order sheet of land ceiling proceeding which was initiated
and concluded against one Pratap Narayan Chand (vendor of the
petitioner).
Such supplementary affidavit be filed within 05 weeks
Post this case after 06 weeks in the same list.
Sym (Kishore K. Mandal, J.)