High Court Patna High Court - Orders

Chandra Madho Upadhyay vs The Bihar State Electricity Bo on 25 October, 2010

Patna High Court – Orders
Chandra Madho Upadhyay vs The Bihar State Electricity Bo on 25 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.954 of 2010
                         CHANDRA MADHO UPADHYAY
                                   Versus
                      THE BIHAR STATE ELECTRICITY BO
                                  -----------

9 25.10.2010 A counter affidavit was earlier filed on behalf of the

State stating therein that the Land Acquisition Proceeding has

lapsed. It is not disputed that the petitioner’s land was acquired

and is in possession of the Bihar Electricity Board.

On behalf of the petitioner, an oral statement has been

made that the Land Acquisition Officer, Bhojpur at Ara addressed

a letter to the Board to revive the Land Acquisition Proceeding, in

the circumstances, the Board as well as the State should file an

affidavit by 19.11.2010.

List this case for admission on 22.11.2010 in the same

list i.e. fresh writ cases.

     Sanjay                                                 ( Sheema Ali Khan, J.)