IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17738 of 2011
Rajesh Kumar Gupta & Anr
Versus
The Union Of India & Ors
2 18.10.2011
Heard learned counsel for the petitioners
and the respondent no. 1. None appears on behalf of
the State.
Petitioner is aggrieved by the action of the
State authorities for considering his land as “Anabad
Bihar Sarkar” and transferring the same to the
respondent no. 1 without initiation of any land
acquisition proceeding against him or payment of
compensation.
Learned counsel for the respondent no. 1
submits that it has already paid the entire
compensation for 12.02 acres as price of the acquired
land to the State Government.
Let the learned counsel for the State seek
instruction in this matter and file counter affidavit.
Put up this matter after four weeks under
the same heading retaining its position.
Spd/- ( Dr. Ravi Ranjan, J.)