High Court Patna High Court - Orders

Ram Nandan Jha & Ors vs The State Of Bihar & Ors. on 14 September, 2011

Patna High Court – Orders
Ram Nandan Jha & Ors vs The State Of Bihar & Ors. on 14 September, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Miscellaneous Jurisdiction Case No.1539 of 2011
                   1.   RAM NANDAN JHA
                   2.   DIWAS LAL JHA, BOTH SONS OF LATE SUNDER LAL JHA
                   3.   SUDHIR KUMAR JHA, SON OF LATE INDRADEO JHA
                        ALL RESIDENTS OF VILLAGE SHYAMPUR, P.S.
                        SHYAMPUR BHATTA, DISTRICT SITAMARHI.
                                              Versus
                   1.   THE STATE OF BIHAR
                   2.   ABHIJIT SINHA, COLLECTOR, EAST CHAMPARAN.
                   3.   SHRI SURESH PRASAD SINGH, FORMER COLLECTOR,
                        SHEOHAR AT PRESENT POSTED AS REGISTRAR,
                        COOPERATIVE SOCIETIES, BIHAR, PATNA.
                   4.   SHRI JAY MANGAL PRASAD SINGH, COLLECTOR,
                        SITAMARHI NOW SHEOHAR.
                   5.   SHRI JAY NARAYAN JHA, ADDITIONAL COLLECTOR,
                        SHEOHAR.
                   6.   SHRI HIRA MUNI PRABHAKAR, SUB DIVISIONAL
                        OFFICER, SHEOHAR.
                                             -----------------

03. 14.09.2011 In compliance of the order of the High

Court the Collector, Sheohar has passed order dated

22.08.2011 Annexure-A to the show cause and has

also issued land revenue receipt in favour of

petitioners who are the share cropper of the lands in

question.

In view of the statement made in the show

cause, the contempt petition is disposed of.

( V. N. Sinha, J.)
Rajesh/