IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.16515 of 2010
==============================================
RAJU MAHATO - Petitioner(s)
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
==============================================
Appearance :
For the Petitioner : Mr. S.S.P.YADAV, ADVOCATE
For the Respondents : Mr. KRISHNA CHANDRA,
A.C. to SC-24
==============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 30.09.2010 The petitioner has complained about the
encroachment on the public road which has been accepted by
the respondents authorities as far back as in January 2006. It
is the complaint of the petitioner that thus far no action has
been taken on the complaint of the petitioner.
At the request of the learned advocate, Mr. Krishna
Chandra, stand over to 28th October 2010.
(R.M. Doshit, CJ.)
(Jyoti Saran, J.)
Bibhash