High Court Patna High Court - Orders

Akshay Kumar Gupta vs The State Of Bihar &Amp; Ors on 7 February, 2011

Patna High Court – Orders
Akshay Kumar Gupta vs The State Of Bihar &Amp; Ors on 7 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.2557 of 2006
           AKSHAY KUMAR GUPTA, S/O HARIHAR PRASAD GUPTA,
           RESIDENT OF SHOP NO.23/86-87, WARD NO.15, GOENKA
           COLLEGE, P.S. AND DISTRICT- SITAMARHI.
                                                          ... PETITIONER.
                                              Versus
            1. THE STATE OF BIHAR THROUGH SECRETARY-CUM-
               COMMISSIONER, REVENUE AND LAND REFORMS
               DEPARTMENT, OLD SECRETARIAT, PATNA.
            2. DISTRICT MAGISTRATE, SITAMARHI.
            3. DEPUTY COLLECTOR (INCHARGE) KHASMAHAL,
               SITAMARHI.
                                                     ... RESPONDENTS.
               For the Petitioner :Mr. Rupak Kumar, Advocate.
               For the State: Mr. Ajay Kumar Sharma, AC to AAG-1.

                                            -----------

2. 07.02.2011 Having heard counsel for the

petitioner and the State, this writ petition is

also disposed of exactly in the same terms

which is contained in order no.4 dated

27.01.2011 passed in C.W.J.C. No. 1444 of

2006 and other analogous matter.

 Ibrar/-                                          ( V. N. Sinha, J.)