High Court Patna High Court - Orders

Komal Choudhary vs The State Of Bihar &Amp; Ors on 18 January, 2011

Patna High Court – Orders
Komal Choudhary vs The State Of Bihar &Amp; Ors on 18 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.393 of 2006
               KOMAL CHOUDHARY, SON OF SOHRAI CHOUDHARY, RESIDENT
OF VILLAGE- MANJHAULI, P.S.- BIKRAM, DISTRICT- PATNA :--- PETITIONER.
                                            Versus
            1. THE STATE OF BIHAR
            2. THE DISTRICT MAGISTRATE, PATNA.
            3. THE CIRCLE OFFICER, BIKRAM, DISTRICT- PATNA.
            4. SHIV NANDAN MANDAL, SON OF LATE ATWAR SINGH, RESIDENT
               OF VILLAGE- MANJHOLI, P.S.- BIKRAM, DISTRICT- PATNA :---
               RESPONDENTS.
                                          -----------

2. 18.01.2011. Heard learned counsel for the

petitioner and the State.

2. During the pendency of

Encroachment Appeal No. 03/2000 before

the District Magistrate, Patna petitioner

was removed from the lands-in-question in

compliance of the orders of this Court

dated 09.11.2004 passed in C.W.J.C.No.

3006 of 2004. This writ petition has been

filed praying, inter alia, to direct the

appellate authority to restore his

possession during the pendency of the

appeal as also to dispose of the appeal at

an early date.

3. So far disposal of the appeal is

concerned, this Court deems it appropriate

to direct the appellate authority to dispose

of Land Encroachment Appeal No.
-2-

03/2000, as early as possible, in any case

within a period of two months from the

date of receipt/production of a copy of this

order by the appellate authority. So far

prayer of the petitioner for restoration of

the possession of the petitioner over the

lands-in-question during the pendency of

the appeal is concerned, such request can

be considered only if petitioner seeks

review of Order No. 02 dated 09.11.2004

passed in C.W.J.C. No. 3006 of 2004.

                 4.   The      writ    application     is,

         accordingly, disposed of.




                                      (V.N.Sinha,J.)
P.K.P.