IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8747 of 2008
1. Jawahar Lal Rai son of late Mangal Rai.
2. Suresh Rai, Son of Hira Lal Rai.
Both are resident of village- Kothiya, P.S. Derni
District- Saran. .......... Petitioners.
Versus
1. The State Of Bihar.
2. The Collector, Saran.
3. The Sub-Divisional Magistrate, Sonepur, Distt.- Saran.
4. The Circle Officer, Dariyapur, District- Saran.
5. Kishori Rai, son of late Banshi rai.
6. chandrika Rai, Son of late Shivanandan Rai.
7. Hari Rai, son of late Devnandan Rai.
8. Nand Lal Rai, Son of late Mauji rai.
9. Badari Rai, son of Late Chandradeo Rai.
10. Satyanarayan Rai, son of late Sariban Rai.
All from 5 to 10 are resident of village- Kothiya, P.S.-
Derni, District- Saran.
............. respondents
-----------
2 19.07.2011 The present application has been filed for
removal of the encroachment made by respondent nos. 5
to 10 from the public road appertaining to Khata No. 101,
Plot No. 789 area 10 Kathas 4 dhurs situated in the
Village- Kothiya P.S. Derni in the district of Saran.
Let the petitioner file an appropriate application
before the Circle Officer, Dariyapur, District- Saran, when
the Circle Officer will decide the grievances of the
petitioner in accordance with provisions of the Public
Land Encroachment Act, preferably within a period of six
months.
2
With the above observation, this application is
disposed off.
Amrendra/ ( Dinesh Kumar Singh, J)