IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2150 of 2011
Chhedi Panjiyar .
Versus
The State Of Bihar & Ors .
-----------
02 13.07.2011 In my view, the modification application is wholly
misconceived and is liable to be dismissed and is dismissed as such.
For the reasons that by the order as passed in the writ petition this
Court has not decided any right, title or interest of any private party
inter say. All this Court has done is deprecated the manner in which
the District magistrate unauthorisedly and without reason usurped the
authority to order eviction of people from private properties. The
petitioner, who has sought modification, is prejudicially thus not
affected.
Trivedi/ (Navaniti Prasad Singh, J.)