IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13106 of 2010
NAZIR PRASAD
Versus
THE STATE OF BIHAR & ORS
-----------
02/ 06.09.2010 Heard learned counsel for the petitioner and learned
counsel for the respondents.
As prayed for by learned counsel for the respondents,
put up this case on 04th of October, 2010 under the same heading
retaining its position to enable her to seek instructions and file
counter affidavit in the matter.
Till further orders, no coercive action shall be taken
against the petitioner in view of notice of the Anchal Adhikari
dated 01.09.2010 with respect to plot no.4012 of Mouza -Digha in
the district of Patna, which according to the petitioner is his self
acquired land.
(S. N. Hussain, J.)
Sunil