High Court Patna High Court - Orders

Rajesh Kumar Gupta & Anr vs The Union Of India & Ors on 18 October, 2011

Patna High Court – Orders
Rajesh Kumar Gupta & Anr vs The Union Of India & Ors on 18 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.17738 of 2011
                              Rajesh Kumar Gupta & Anr
                                          Versus
                              The Union Of India & Ors

2   18.10.2011

Heard learned counsel for the petitioners

and the respondent no. 1. None appears on behalf of

the State.

Petitioner is aggrieved by the action of the

State authorities for considering his land as “Anabad

Bihar Sarkar” and transferring the same to the

respondent no. 1 without initiation of any land

acquisition proceeding against him or payment of

compensation.

Learned counsel for the respondent no. 1

submits that it has already paid the entire

compensation for 12.02 acres as price of the acquired

land to the State Government.

Let the learned counsel for the State seek

instruction in this matter and file counter affidavit.

Put up this matter after four weeks under

the same heading retaining its position.

    Spd/-                                ( Dr. Ravi Ranjan, J.)