IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.540 of 2010
GANAURI PASWAN & ORS
Versus
THE STATE OF BIHAR &ORS
-----------
3. 20.06.2011 Learned counsel for the appellants submitted that
the father of the appellants had purchased 7 decimals of the
land from the mother of the respondent No.4. The total land
held by the mother of the respondent No.4 was 15 decimals.
For 8 decimals land, there was no sale deed in favour of the
appellants. Thus, the appellants cannot claim any right, title
and interest over 8 decimals of the land held by the mother
of respondent No.4 which was wrongly recorded by the
Consolidation Authorities ignoring the law of succession.
The appellants shall be entitled only for 7 decimals of land, if
the sale deed is found to be genuine.
We have perused the judgment passed by the
learned Single Judge. We are in full agreement with the
judgment passed by the leaned Single Judge. Thus, we are
not inclined to entertain the appeal.
The appeal is dismissed accordingly.
( Prakash Chandra Verma, j.)
(Aditya Kumar Trivedi, J.)
Ravi/-