IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.420 of 2009
Mahant Bipin Bihari Das
Versus
The State Of Bihar & Ors
-----------
3 16.08.2011 The petitioner is aggrieved by the order of the
respondent authorities by which the petitioner is not being
allowed to sell his urban land not within the agricultural
land ceiling proceedings.
As prayed for on behalf of the State to file
counter affidavit, put up this case on 26th of September,
2011 retaining its position.
It is made clear that if on that date the counter
affidavit will not be filed then the question of interim
relief will be considered.
It is submitted by learned Sr. counsel for the
petitioner that I.A. No. 4770/11 has been filed for interim
relief which is not on record, office to check it up and keep
it on record.
Amrendra/ ( Dinesh Kumar Singh, J)