High Court Patna High Court - Orders

Ganauri Paswan & Ors vs The State Of Bihar &Ors on 20 June, 2011

Patna High Court – Orders
Ganauri Paswan & Ors vs The State Of Bihar &Ors on 20 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      LPA No.540 of 2010
                                  GANAURI PASWAN & ORS
                                             Versus
                                 THE STATE OF BIHAR &ORS
                                           -----------

3. 20.06.2011 Learned counsel for the appellants submitted that

the father of the appellants had purchased 7 decimals of the

land from the mother of the respondent No.4. The total land

held by the mother of the respondent No.4 was 15 decimals.

For 8 decimals land, there was no sale deed in favour of the

appellants. Thus, the appellants cannot claim any right, title

and interest over 8 decimals of the land held by the mother

of respondent No.4 which was wrongly recorded by the

Consolidation Authorities ignoring the law of succession.

The appellants shall be entitled only for 7 decimals of land, if

the sale deed is found to be genuine.

We have perused the judgment passed by the

learned Single Judge. We are in full agreement with the

judgment passed by the leaned Single Judge. Thus, we are

not inclined to entertain the appeal.

The appeal is dismissed accordingly.

( Prakash Chandra Verma, j.)

(Aditya Kumar Trivedi, J.)
Ravi/-