IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9779 of 2008
MRINAL KANT CHAUDHARY
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.10555 of 2008
MD.YASIN
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.16856 of 2008
TANKI DEVI & ORS
Versus
THE UNION OF INDIA & ORS
with
CWJC No.16356 of 2009
ANIL KUMAR YADAV
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.5913 of 2010
LONGMATI DEVI @ JANAKI DEVI
Versus
THE UNION OF INDIA & ORS
with
CWJC No.14331 of 2010
DEHRI CO-OPERATIVE DEVP.& CANE
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.15174 of 2010
PAWAN SAH
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.16869 of 2010
NARENDRA KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
6/ 07.10.2010 Heard learned counsel for the petitioners and learned
counsel for the State and its authorities in all the aforesaid writ
cases.
All these matters are with respect to the alleged
-2-
encroachment of private lands of the petitioners by the authorities
of the State Government for constructing roads or buildings.
As prayed by learned counsel for the State of Bihar and
its authorities one month time is allowed to them to seek
instructions and file counter affidavit.
Put up this case under the heading ‘Admission’ within
top ten cases in the 2nd half on 08th of November, 2010. In the
meantime, learned counsel for the respective Corporation may seek
instructions and file counter affidavit.
Till further orders, no constructions shall be made on
the lands in question which the respective petitioners claim to be
their lands.
(S. N. Hussain, J.)
Sunil