High Court Patna High Court - Orders

Gangotri Devi vs The State Of Bihar &Amp; Ors on 2 February, 2011

Patna High Court – Orders
Gangotri Devi vs The State Of Bihar &Amp; Ors on 2 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.1881 of 2011
                                    GANGOTRI DEVI
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

02 02.02.2011 Both sides present.

Grievance of the petitioner is that one katha of land

purchased by him in 1985 has been acquired without any notice

on her. The pleadings made in support of the application are

totally vague.

Let petitioner supplement the writ petition by filing

the supplementary affidavit within 03 weeks failing which the

application shall stand rejected without further reference to a

Bench.

Sym                                            ( Kishore K. Mandal, J.)