High Court Patna High Court - Orders

Ram Pramohan Rai @ Ram Parman vs The State Of Bihar & Ors on 20 July, 2011

Patna High Court – Orders
Ram Pramohan Rai @ Ram Parman vs The State Of Bihar & Ors on 20 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.11157 of 2006
                        Ram Pramohan Rai @ Ram Parman
                                         Versus
                             The State Of Bihar & Ors
                                       -----------

3 20.07.2011 Heard learned counsel for the petitioner and the State.

Issue notice to the respondent no. 5 to show-cause as

to why this writ application be not admitted for hearing or, if

possible, disposed of at the stage of admission itself under

ordinary process as well as registered cover with

acknowledgement due on requisites etc. being filed within two

weeks, failing which, this writ application shall stand rejected as

against him without further reference to a Bench.

Put up this case for admission retaining its position

immediately either after service of notice or upon appearance of

respondent no. 5, whichever is earlier.

In the meantime, learned counsel for the State shall

also seek fresh instruction in the matter and file counter affidavit

appending therewith the copies of the order passed under section

3 of the Bihar Public Encroachment Act initiating the proceeding

as well as the notice issued thereupon and the final order passed

under section 6 of the aforesaid Act by the concerned authority.

     SC                                  ( Dr. Ravi Ranjan, J.)