IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC NO.4302 OF 2010
KUSHESHWAR ASTHAN PRAKHAND MATSYAJIVI SWAWLAMBI SAHYOG
SAMITI LIMITED
VERSUS
THE STATE OF BIHAR & ORS.
****************
2 27/10/2010 The order dated 25.08.2010 passed in CWJC
No. 11575 of 2007 is clarified to the extent that the
directions given by the Director, Fisheries Department
contained in Annexure-11 should be followed by the
District Fisheries Officer. It would mean that those
societies who had not participated or were not part of the
settlement as made on 01.07.2006 would obviously not
come within the purview of the order of the Director,
Fisheries.
This application is allowed to the extent
indicated above.
Anand ( Sheema Ali Khan, J. )