IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2260 of 2010
BINOD SHARMA & ORS.
Versus
STATE OF BIHAR & ORS.
-----------
3 26-10-2010 Learned counsel for the State submits that
required orders for removal of encroachment have been
passed but further time is required to find out whether
the encroachment has been removed or not and if not
removed then to take steps for its removal.
As prayed on behalf of the State, put up under
the same heading on 2nd December, 2010.
(Shiva Kirti Singh, J.)
BKS/- (Hemant Kumar Srivastava, J.)