IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9433 of 2011
PARAS NATH SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
02 21.06.2011 Learned counsel for the petitioner submits from the
documents as appended in the writ petition that undisputedly petitioner
was in possession of the land which had been acquired without
compensation. Petitioner had earlier come to this Court and this Court
remanded the matter to the Land Acquisition Officer, Patna who had
rejected the claim of the petitioner by the impugned order, as
contained in Anneuxre-1.
From perusal of the records, it appears that when the
land acquisition proceedings were initiated no notice was issued to the
petitioner. If as per Government records petitioner has no right why
notices were issued in the name of ancestors of the petitioner. The
only basis of the rejection of petitioner’s claim is that the land is
recorded in the revision survey as Gairmazarua Aam, as such, no
compensation should be paid.
Learned counsel for the State would seek instructions
and file a comprehensive counter affidavit within four weeks.
List this case under the heading “For Admission” on
25th July, 2011.
Trivedi/ (Navaniti Prasad Singh, J.)