IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO.5945 OF 2000
CHINTA DEVI & ORS. .....APPELLANT(S)
VERSUS
JANG BAHADUR SINGH (DEAD) BY LRS. & ANR. ....RESPONDENT(S)
O R D E R
In spite of service of notice upon the respondents, no one has entered appearance on
behalf of the respondents.
We have heard learned counsel for the appellants and perused the impugned
judgment dt.23.03.1998 in L.P.A.No.732 of 1996 passed by the High Court of Patna. The High Court
has given liberty to the appellants to approach the competent authority under Section 48 D of the
Bihar Tenency Act, 1885. Such liberty being given by the High Court to the appellants, we do not
find any ground to interfere with the impugned order. However, it will be open to the appellants to
apply before the competent authority under Section 48 D of the Bihar Tenency Act, 1885. If such
an approach is made, the competent authority shall decide the same in accordance with law without
being influenced by the findings of the High Court and the appellate court.
The appeal is disposed of accordingly. There shall be no order as to costs.
………………………..J.
( TARUN CHATTERJEE )
………………………..J.
( AFTAB ALAM )
NEW DELHI;
JULY 17, 2008.