IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9421 of 2010
HARE KRISHNA GHOSH & ORS .
Versus
THE STATE OF BIHAR & ORS .
-----------
2. 15.06.2010 Heard learned Counsel for the petitioner and the
learned Counsel for the State.
The writ petition is being disposed at the stage of
admission itself with the consent of the parties.
The petitioner relies upon the order of the Circle
Officer dated 1.12.1999 claiming recommendation for settlement
in his favour. The impugned order directs him to vacate the
lands in question. It recites that despite opportunity he had not
produced any substantive evidence in support of his claim.
Learned Counsel disputes the recitals by placing
reliance upon the aforesaid settlement order.
Any dispossession from the lands can be only in
accordance with law.
The writ application is disposed with the
observation that if the petitioner has filed the recommendation of
the Circle Officer for settlement in his favour that is a document
to be appropriately considered and discussed in any final order
that may be passed by the authorities only whereafter the notice
for eviction can be given effect to.
The writ application stands disposed.
(Navin Sinha,J.)
Snkumar/-