Patna High Court – Orders
Md. Shafique Alam vs State Of Bihar & Ors on 30 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1753 of 2008
Md. Shafique Alam, son of late Hadis, Resident of Chak Parora,
P.S. K.Nagar, Dist. Purnea.
------- Petitioner
Versus
1. State of Bihar.
2. Collector, Purnea.
3. Sub-Divisional Officer-cum-Deputy Collector, Incharge Land
Reforms Sadar, Purnea.
4. Archana Devi, Wife of Shambhu Sharan Roy, Daughter of Late
Santosh Kumar Roy, Resident of Village Jamunia (Tulsipur), P.S.
Kharik Bazar, Dist. Bhagalpur.
5. Anjana Devi, Wife of Bijay Chaudhary, Daughter of Late Santosh
Kumar Roy, resident of Sonbarsa, P.S. Bihpur, Dist. Bhagalpur.
6. Lalita Roy.
7. Neha Roy, both Daughter of late Santosh Kumar Roy, Resident of
Village Parora, P.S.K. Nagar, Dist. Purnea.
8. Bijay Kumar Roy.
9. Ajay Prasad Roy, both sons of late Upendra Prasad Roy.
10. Rina Devi, Wife of Late Uday Kumar Roy.
11. Mukesh Kumar Roy, son of late Uday Kumar Roy.
12. Swastika Kumari.
13. Prerna Kumari, both Daughter of late Uday Kumar Roy.
14. Mangla alias Mangal Prasad Roy, son of late Matuki Prasad
Roy.
15. Krishna Kumar Roy, son of Sri Mangla alias Mangal Prasad Roy.
16. Ashok Kumar Roy, son of late Yognarain Roy.
17. Pawan Kumar Roy, son of late Yogendrain Roy.
18. Mostt. Shyama Devi, Daughter of late Nabin Kumar Roy.
19. Pushpalata Devi, Daughter of late Nabin Kumar Roy.
20. Anamika Devi, Daughter of late Nabin Kumar Roy.
All resident of Village Parora, P.S. K.Nagar, Dist. Purnea.
21. Abdus Sattar, son of Sk. Abdul Latif, resident of Gandhi
Nagar (Madhubani), P.S. K.Hat, Dist. Purnea.
--------- O.P. 2nd Party/Opposite Parties
-----------
3 30.08.2011 For the reasons mentioned in this
application, the prayer made therein is
allowed and CWJC No. 12680 of 2003 is hereby
restored to its original file.
(Mihir Kumar Jha, J.)
Rsh