High Court Patna High Court - Orders

Jagnarain Singh vs The State Of Bihar &Amp; Ors. on 9 March, 2011

Patna High Court – Orders
Jagnarain Singh vs The State Of Bihar &Amp; Ors. on 9 March, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       MJC No.170 of 2011

Jagnarain Singh, son of Late Chhatu Singh, village Babhnaul, PS Dawath, District Rohtas -
Petitioner.
                                              Vs.
    1) The State of Bihar,
    2) Sri Anupam Kumar, Collector, Rohtas.
    3) Sri Bhawani Prasad, Addl. Collector, Rohtas.
    4) Sri Ajit Kumar, Dy. Collector Land Reforms, Sasaram.
    5) Sri Md. Tasleem, Anchal Adhikari, Dawath, District Rohtas.
    6) Devi Sushila Sinha, wife of Raj Bansh Choudhary, village Babhnaul, PS Dawath, Dist.
        Rohtas - Opp. Parties.


3      9.3.2011

Learned counsel for the petitioner submits that the

Circle Officer has passed an order which is not based on sound

principles, inasmuch as he has recognized the sale deed of a

person who has sold land in excess of his share. The order of the

Circle Officer may be challenged by the counsel for the petitioner

before an appropriate forum.

No contempt is made out. This application is

dismissed.

         haque                                                 ( Sheema Ali Khan, J.)