High Court Patna High Court - Orders

Pappu Kumar Roy vs The State Of Bihar &Amp; Ors on 23 February, 2011

Patna High Court – Orders
Pappu Kumar Roy vs The State Of Bihar &Amp; Ors on 23 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.3434 of 2006
                                   PAPPU KUMAR ROY
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

2. 23.02.2011. From the counter affidavit filed on behalf of the

Zila Parishad it is quite evident that receipt of the letter

dated 06.09.2004 from the earlier Chairman of the Zila

Parishad is admitted whereunder payment of Rs.

60,000/- by the petitioner and two others for allotment

of shop is admitted by the then Chairman. After receipt

of the letter dated 06.09.2004 the Zila Parishad wrote

letter dated 04.05.2006 to the earlier Chairman but he

did not respond to the letter of Zila Parishad.

Let dasti summon for appearance of the then

Chairman in these proceedings be taken out by the

counsel for the Zila Parishad and served on Respondent

No. 5 asking him to appear in this Court on 9th March,

2011 on which date the present D.D.C., Zila Parishad

shall also appear in this Court.

Put up on 9th March, 2011 maintaining its

position in the same list.

(V.N.Sinha,J.)
P.K.P.