IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3787 of 1999
======================================================
Gahendra Narayan Singh, S/o Late Bed Narayan Singh, R/o Village-Birpur,
P.S.-Birpur, District-Supaul.
.... .... Petitioner/s
Versus
1. The State of Bihar through the Secretary to the Government of Bihar,
Department of Land Reforms, Old Secretariat Building, Patna.
2. The District Magistrate -cum- Collector, Supaul.
3. The Additional Collector, Supaul.
4. The Deputy Collector Land Reforms, Supaul.
5. The Circle Officer, Bashantpur, District-Supaul.
.... .... Respondents
======================================================
Appearance :
For the Petitioner/s : Mr. Shashi Dhar Jha, Advocate.
For the Respondent/s : Mr. Lalit Kishore, A.A.G. 1.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
5 21-09-2011 Both the learned advocates agree that the matter at
issue is governed by the Division Bench judgment of this Court in
the matter of Amar Singh Vs. State of Bihar & Others [2007(3)
PLJR 225].
In view of the above Division Bench judgment of this
Court, the writ petition is allowed. The impugned order dated 25 th
January 1999 (Annexure-2 to the writ petition) is quashed and set
aside.
Parties will bear their cost.
(R.M. Doshit, CJ)
Sujit/- (Birendra Prasad Verma, J)