High Court Patna High Court - Orders

Akhilesh Kumar Mishra &Amp; Anr. vs The State Of Bihar &Amp; Ors. on 23 February, 2011

Patna High Court – Orders
Akhilesh Kumar Mishra &Amp; Anr. vs The State Of Bihar &Amp; Ors. on 23 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                         MJC NO.533 OF 2011
  1. AKHILESH KUMAR MISHRA, SON OF LATE CHANDRA NAND MISHRA
  2. UMA DEVI, WIFE OF SHRI GOKULA NAND MISHRA
  ALL RESIDENT OF VILLAGE KHARIA BASTI, WARD NO. 10, POLICE
  STATION ARARIA, DISTRICT ARARIA
.............................................................................................PETITIONERS
                              VERSUS
  1. THE    STATE OF BIHAR THROUGH SHRI INDRASEN SINGH, THE
     DIRECTOR, LAND ACQUISITION DEPARTMENT OF REVENUE AND LAND
     REFORMS, BIHAR, PATNA
  2. MR. M. SHARWANAN, THE DISTRICT MAGISTRATE, ARARIA, DISTRICT
     ARARIA
  3. SHRI RANJAN KUMAR CHAUHAN, THE COMPETENT AUTHORITY -CUM-
     DISTRICT LAND ACQUISITION OFFICER, ARARIA, DISTRICT ARARIA
  4. SHRI RAJ KUMAR CHOUDHARY, PROJECT DIRECTOR, N. H. A. I., P.I.U.,
     ARARIA
  ............................................................................OPPOSITE PARTIES
                               ********

2 23/02/2011 Annexure-2 is the award prepared by the

competent authority with respect to the payment of

compensation to the petitioners. This award was

prepared on 19.11.2010.

Counsel for the petitioners submits that despite

the preparation of award, no compensation has been paid

to him till now.

Undoubtedly, the competent authority will take

steps and make payment after preparation of award in

accordance with law within a reasonable period, if there

is no objection etc. in the matter of the petitioners.

This contempt application is disposed of with

the aforesaid directions to expedite payment of the

compensation amount.

Anand                                                      ( Sheema Ali Khan, J. )