IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12764 of 2011
Manoj Kumar
Versus
The State Of Bihar & Ors
----------------------------------
2 17.08.2011. The petitioner prays for setting aside notice dated
2.7.2011 as contained in Annexure 3, by which he has
been asked to demolish the illegal construction of his
residential house within 15 days.
Counsel for the respondents seeks four weeks
time to file counter affidavit.
List this matter after five weeks along with
C.W.J.C.No. 11429/11 analogous with other cases.
In the meantime, neither the demolition pursuant
to the aforesaid notice would take place nor the petitioner
would make any further construction over the area in
question.
Shashi. (Samarendra Pratap Singh,J.)