IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4363 of 2006
NAZIR HUSSAIN
Versus
THE STATE OF BIHAR & ORS
-----------
3 26.11.2010 Learned counsel for the petitioner submits that the
lands measuring 1 Katha and 5 Dhurs was settled by the ex-
landlord in the name of his ancestors and he has been paying rent
to the ex-landlord as well as to the State of Bihar right up to the
year 2000. It is submitted that by virtue of the aforesaid
settlement and payment of rent, he has acquired possession and
title over the lands in question.
An intervention application has been filed on behalf of
Mukhiya of the Panchayat claiming that the said lands belong to
the ‘Brahm Asthan’. The intervention application is allowed.
The intervener may file counter affidavit within a
period of two weeks.
List this case after two weeks in the same position.
Sanjay ( Sheema Ali Khan, J.)