IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4182 of 2008
Dwarika Prasad
Versus
The State Of Bihar & Ors
6 8.11.2011
In this writ petition the dispute relates to cutting of a
Neem tree allegedly standing on the land belonging to the
petitioner. The claim of the Nagar Parishad and the Forest
Department is that the tree was standing on the land belonging
to the State of Bihar (Aam Rasta).
Counsel for the petitioner submits that he has filed
an application before the Circle Officer under the Right to
Information Act regarding the history of the land. It is submitted
that the report indicates that the land belongs to the petitioner.
Counsel for the petitioner is directed to bring these documents
on affidavit and serve copy on the counsel for the State within
one week.
List this case on 13.12.2011.
In the mean time counsel for the State is directed to
obtain instruction from the Circle Officer, Nawada through the
District Magistrate and file an affidavit in this case.
Let a copy of the order be handed over to AAG 13.
haque ( Sheema Ali Khan, J .)