IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2069 of 2010
1. KALAWATI DEVI W/O SRI YOUGENDRA PRASAD R/O VILL-
MADHOPUR, P.S- TURKAULIA, DISTT- EAST CHAMPARAN
Versus
1. THE STATE OF BIHAR THROUGH THE COLLECTOR, EAST
CHAMPARAN, MOTIHARI
2. THE BLOCK DEVELOPMENT OFFICER, TURKAULIA BLOCK,
EAST CHAMPARAN, MOTIHARI
3. THE CIRCLE OFFICER, TURKAULIA BLOCK, EAST
CHAMPARAN, MOTIHARI
4. SMT. JANAKI DEVI HEAD MASTER, MADHOPUR GOVT.
MIDDLE SCHOOL, TURKAULIA, EAST CHAMPARAN, MOTIHARI
5. VIJAY SINGH TEACHER, MADHOPUR, GOVT. MIDDLE SCHOOL,
TURKAULIYA, EAST CHAMPARAN, MOTIHARI
6. RAJANIRANJAN SHRIVASTAVA, TEACHER, MADHOPUR GOVT.
SCHOOL, TURKAULIA, EAST CHAMPARAN, MOTIHARI
-----------
02. 18.04.2011 Heard learned counsel for the petitioner and for
the State.
On the own representation of the petitioner as
apparent from Annexure-1, the dispute appears to be
pertaining to right of passage for which there is an
appropriate remedy under Section 147 Cr.P.C. and/or the
Bihar Public Land Encroachment Act as the case may be.
The application is disposed with the observations
that, if the petitioner prefers any such application before
the appropriate authority, let it be considered and disposed
off in accordance with law after hearing all concerned,
expeditiously, within a maximum period of two months
from the date of receipt/production of such application
before the appropriate authority.
P.K ( Navin Sinha, J.)