IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18331 of 2010
KAPILDEO DAS
Versus
THE STATE OF BIHAR & ORS
-----------
7 31-3-2011 Learned counsel for the State has produced before
us a copy of the order dated 14-2-11 passed in L.P.A. No.
1990 of 2010 whereby order passed in C.W.J.C. No.
7369/2009 has been set aside.
Learned counsel for the State has also produced
before us a copy of letter dated 14-3-2011 issued by the
Deputy Secretary-cum-Director of Urban Department and
Housing Department. That letter shows that after success of
the State in L.P.A. No. 1990of 2010 The Government is in
need of some time to take a decision whether there should be
Nagar Panchayat or Gram Panchayat in Jamhore.
It is expected that a decision in the aforesaid matter
shall be taken in accordance with law without any delay,
preferably within a month. A counter-affidavit should be
filed after one month.
Let this matter be listed under the same heading
after one month.
It goes without saying that Government shall act in
2
the matter in accordance with law after considering the matter
of all concerned as per provisions in the Act and the Rule.
( Shiva Kirti Singh, J.)
( Gopal Prasad,J)
Naresh