High Court Patna High Court - Orders

Dr.Madho Pd.Singh vs The State Of Bihar & Ors on 26 August, 2011

Patna High Court – Orders
Dr.Madho Pd.Singh vs The State Of Bihar & Ors on 26 August, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.933 of 2009
Dr.Madho Pd.Singh
Versus
The State Of Bihar & Ors

3. 26.08.2011. Heard learned counsels for the

petitioner and the State.

The petitioner has challenged the

order dated 16.07.2008 passed in Demarcation

Case No. 01 of 2002-03 whereby the learned

District Magistrate, Patna, has quashed the

order of the learned D.C.L.R., Patna, dated

12.02.2002 passed in Demarcation Case No. ¾

of 1993-94 and directed the parties to file

fresh application before the competent

authority.

Issue notice to respondent nos. 4

and 5 under ordinary process as well as by

registered cover with A/D requisites for

which must be filed within a period of two

weeks.

U. K. ( Dinesh Kumar Singh, J)