IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2014 of 2005
GAJENDRA CHOUDHAR
Versus
THE STATE OF BIHAR & ORS
4 14.02.2011 Both sides present.
In view of the deficient pleadings on record, this Court
was inclined to reject the application as the petitioner has not
been able to demonstrate by adequate pleadings that lands
claimed by them were clubbed and acquired by reason of
notification/orders passed in L.C. Case No. 339/1973-74.
Petitioner has also not stated in the application with reference
to documents about the right, title and interest in respect of the
land claimed by him.
Learned counsel for the petitioner prays two weeks
time to file affidavit bringing on record relevant pleadings
supported by documents.
Let such affidavit be filed within three weeks failing
which the application shall stand rejected without further
reference to a Bench.
If the order is complied with, the case shall be listed
after four weeks within top 15 matters.
pkj (Kishore K. Mandal, J)