Patna High Court – Orders
Lalo Das vs State Of Bihar &Amp; Ors on 13 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10042 of 2009
LALO DAS son of Bilat R/v-Belsandi Tara
Versus
STATE OF BIHAR & ORS
-----------
2 13.09.2010 The petitioner seeks quashing of the
order dated 26.12.2008 passed by the Executive
Magistrate in M.R.No. 506 of 1992, T.R. No. 381
of 1994 whereby he has confirmed the
possession of the opposite parties on the land.
Considering that there is no infirmity in
the order, I am not inclined to interfere in the
order.
The application is dismissed.
Bibhash ( Anjana Prakash, J.)