High Court Patna High Court - Orders

Bhushan Dome vs The State Of Bihar &Amp; Ors on 30 March, 2011

Patna High Court – Orders
Bhushan Dome vs The State Of Bihar &Amp; Ors on 30 March, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.5022 of 2006
                                         BHUSHAN DOME
                                               Versus
                                   THE STATE OF BIHAR & ORS
                                             -----------

4. 30.03.2011. Counsel for the petitioner has filed rejoinder

placing on record photo copy of the settlement order by

which three decimals of land bearing Plot No. 5027

appertaining to Khata No. 333 in Village- Rajgir was

settled with the petitioner. The settlement document is

dated 16.6.1993. It is submitted on behalf of the

petitioner that having obtained the settlement he raised

his hut over the settled land and is living therein with his

family members. The settlement order appears to have

been signed by three revenue authorities, namely, Sub-

Divisional Officer, Land Reforms Deputy Collector and

Circle officer.

In order to establish the genuineness of the

aforesaid document petitioner is directed to produce the

original of the settlement order dated 16.6.1993 on the

adjourned date. Let counsel for the State also ensure

presence of the Circle Officer, concerned.

Put up on 04.04.2011 maintaining its position

in the same list.

(V.N.Sinha,J.)

P.K.P.