High Court Patna High Court - Orders

Chhedi Panjiyar vs The State Of Bihar & Ors on 13 July, 2011

Patna High Court – Orders
Chhedi Panjiyar vs The State Of Bihar & Ors on 13 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             MJC No.2150 of 2011
                               Chhedi Panjiyar .
                                     Versus
                           The State Of Bihar & Ors .
                                    -----------

02 13.07.2011 In my view, the modification application is wholly

misconceived and is liable to be dismissed and is dismissed as such.

For the reasons that by the order as passed in the writ petition this

Court has not decided any right, title or interest of any private party

inter say. All this Court has done is deprecated the manner in which

the District magistrate unauthorisedly and without reason usurped the

authority to order eviction of people from private properties. The

petitioner, who has sought modification, is prejudicially thus not

affected.

     Trivedi/                            (Navaniti Prasad Singh, J.)