IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.395 of 1979
Chandra Mauli Deo
Versus
State Of Bihar
with
FA No.396 of 1979
Chandra Mauli Deo
Versus
State Of Bihar
-----------
93. 06.07.2011 In both the First Appeals, earlier the office was
directed to write letter to the Land Acquisition Judge,
Begusarai for transmitting the Lower Court record in
these First Appeals. It appears that letter was also sent
and part of the Lower Court records has been received
by the High Court. A report has been sent by the
concerned Land Acquisition Judge to the effect that
except the ordersheets and the other papers sent
pursuant to the said letter, no other documents are
available vide letter dated 11.05.2011.
In such view of the matter, the learned
counsels for both the parties agreed that the First
Appeals may be disposed of on the basis of the
documents which are available at present. Heard in
part. Hearing continued.
Put up on 11.07.2011.
Saurabh (Mungeshwar Sahoo,J.)