IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14037 of 2010
Birendra Prasad Singh & Anr
Versus
The State Of Bihar & Ors
----------------------------------
5 21.09.2011 On 26.8.2010 an order has been passed
directing the Collector, Nawada to file a counter
affidavit in view of the fact that completely
unexplainable order has been passed by him on
8.6.2010 entertaining an appeal filed by the State
authority against an order passed in 1991 in which
the ceiling proceeding has been concluded. However,
a counter affidavit has been filed on behalf of the
respondent no. 4 but no counter affidavit appears to
have been filed on behalf of the Collector, Nawada.
By way of last indulgence, put up this
case on 12.10.2011, in the meantime the necessary
counter affidavit duly sworn by the Collector,
Nawada must be filed .
(Dr. Ravi Ranjan, J.)
Spd/-