IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.883 of 2009
Rajeshwar Jha son of late Ram Chandra Jha, resident of village-
Barahgama, Police Station- Khanpur, District- Samastipur.
Versus
1. The State of Bihar
2. District Magistrate, Samastipur.
3. The Circle Officer, Kharpur.
-----------
03. 12.09.2011 The present writ application has been filed for
issuance of a direction to respondent no. 3 to restore the
possession of the land in original shape appertaining to old
Survey Plot No. 2753 and 2754 of which the petitioner
claims to be absolute owner as the petitioner suffered
monetary loss due to the structure removed by the
authority for constructing the road.
The counter affidavit reflects that the
encroachment has been removed from the public land for
construction of the road.
It appears that the petitioner has filed Title Suit
No. 22/08 for the same relief which is still pending.
Let the petitioner raise all his grievances in the
title suit. It is expected from the learned court below to
dispose of the aforesaid title suit expeditiously, since only
the government officials are party defendants in the title
suit.
2
With the above observation, the writ application
is disposed off.
Amrendra/ (Dinesh Kumar Singh, J)