IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1262 of 2010
1. Mostt.Krishna Devi wife of late Ramakant Kunwar,
resident of Village Samsa, Anchal Naokothi, PO & PS
Naokothi, District Begusarai
2. Lalan Kunwar son of late Ramakant Kunwar, resident
of Village Samsa, PO & PS Naokothi, District Begusarai
........Petitioners/Appellants
Versus
1. The State Of Bihar
2. The Land Reforms Deputy Collector, Bakhari, PO
Samsa, PS Naokothi District Begusarai
3. The Anchal Adhikari, Naokothi, PO & PS Naokothi,
Distt. Begusarai
4. Prabha Devi wife of Awanish Kumar Singh
5. Kumud Ranjan son of Awanish Kumar Singh
6. Amit Ranjan son of Awanish Kumar Singh
Nos. 4 to 6 are resident of village Samsa, PO & PS
Naokothi, District Begusarai
.......Respondents/Respondents
-----------
02 11/7/2011 Heard Mr. Sudarshan Sharma for the appellants, and
learned Assistant Counsel to Additional Advocate General no.V. This
appeal under clause 10 of the Letters Patent of the High Court of
Judicature of Patna has been preferred by the petitioners of CWJC
No.15083 of 2006, and is aggrieved by the order dated 5.7.2010,
whereby the order dt. 30.8.2006 passed by the learned Deputy
Collector Land Reforms, District Begusarai, in Appeal no.02/2006-07,
has been upheld with the liberty to institute a suit in a court of
competent jurisdiction. We entirely agree with the order of the learned
Single Judge as the issue involved in this writ petition cannot be
decided on the basis of affidavits in writ jurisdiction.
2. The appeal is dismissed.
( S K Katriar )
( Vikash Jain )
mrl
2