IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.158 of 2011
LALITA DEVI WIFE OF LATE GHANSHYAM SHARMA,
R/O VILLAGE-AMAHARA, P.O. AMAHARA, P.S. BIHTA,
DISTRICT-PATNA.
--APPELLANT
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE-CUM-COLLECTOR,
PATNA.
3. THE DISTRICT LAND ACQUISITION OFFICER,
PATNA.
4. THE CIRCLE OFFICER, PATNA.
5. JAY PRAKASH S/O LATE JAWAHAR SHARMA,
R/O VILLAGE-AMAHARA, P.O. AMAHARA,
P.S. BIHTA, DISTRICT-PATNA.
-RESPONDENTS
*******
For the Appellant : M/s Gopal Govind Mishra &
Vijoy Kumar Mishra
For the Respondents : Mr. Lalit Kishore, AAG.
4 20.06.2011 This Letters Patent Appeal is filed against the
order dated 14th December, 2010, passed by the learned
single Judge dismissing the writ petition of the petitioner-
appellant without deciding the issue involved in that
petition.
Having seen that the said order of the learned
single Judge is well considered, we are not inclined to
interfere with the same.
2
This Letters Patent Appeal stands dismissed.
(T. Meena Kumari, J.)
(Akhilesh Chandra, J.)
AAhmad