High Court Patna High Court - Orders

Rameshwar Prasad @ Nathuni Rai vs The State Of Bihar &Amp; Ors on 12 July, 2010

Patna High Court – Orders
Rameshwar Prasad @ Nathuni Rai vs The State Of Bihar &Amp; Ors on 12 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC NO.16963 OF 2007
RAMESHWAR PRASAD @ NATHUNI RAI, SON OF LATE SITARAM RAI,
RESIDENT OF VILLAGE BAHADURPUR, POLICE STATION TOWN, DISTRICT
SAMASTIPUR      .........................................................PETITIONER
                             VERSUS
  1. THE STATE OF BIHAR
  2. THE COLLECTOR, SAMASTIPUR, DISTRICT SAMASTIPUR
  3. THE ADDITIONAL COLLECTOR, SAMASTIPUR
  4. THE DISTRICT LAND ACQUISITION OFFICER, SAMASTIPUR
  5. THE CIRCLE OFFICER, SAMASTIPUR
  ...............................................................................RESPONDENTS
                             *********

3 12/07/2010 Heard the parties.

A link road is to be constructed in the town of

Samastipur.

According to the Counsel for the petitioner,

there is no necessity of constructing the link road as

there is already a road according to the revisional survey

which goes up to plot no. 1336. It appears from the order

dated 11.07.2007 that the Collector, the Sub Divisional

Officer and the Land Reforms Deputy Collector have

visited the spot and thereafter there was a proposal to lay

down a link road. The objection of the petitioner that no

link road is required seems to be unwarranted.

This application is accordingly dismissed.

Anand                                                 ( Sheema Ali Khan, J. )