High Court Patna High Court - Orders

Ram Nath Chaudhary &Amp; Anr vs The State Of Bihar &Amp; Ors on 22 November, 2010

Patna High Court – Orders
Ram Nath Chaudhary &Amp; Anr vs The State Of Bihar &Amp; Ors on 22 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC NO.12610 OF 2004
                    RAM NATH CHAUDHARY & ANR
                              VERSUS
                     THE STATE OF BIHAR & ORS
                              *********

4 22/11/2010 A counter affidavit has been filed on behalf of the

State in which it is stated that out of the total lands shown in

the chart and paragraph 10 of the counter affidavit, only part

of the lands which would be the share of the land holder has

been declared to be surplus.

The contention of the petitioners is that in fact the

lands which were allotted to the share of the petitioners have

been declared to be surplus.

The State may file documents to show that the land

that has been declared to be surplus falls in the share of the

land holder against whom the ceiling proceedings was

initiated.

The petitioners may also produce the documents to

show that the lands which have been declared to be surplus

are in their shares. They may produce the orders of mutation

and consolidation authorities, from which it would be

apparent that their names have been entered in the revenue

records.

List this case after four weeks.

In the mean time, both the parties should file and

exchange affidavits.

Anand                                                       ( Sheema Ali Khan, J. )