Patna High Court – Orders
Ram Pukar Rangila vs The State Of Bihar &Amp; Ors on 18 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2051 of 2010
1. RAM PUKAR RANGILA S/O RAMASHISH PASWAN VILL.-
SATGHARA, P.S.- RAHIKA, DISTT.- MADHUBANI
Versus
1. THE STATE OF BIHAR
2. THE COLLECTOR, MADHUBANI
3. THE ADDITIONAL COLLECTOR, MADHUBANI
4. THE SUB-DIVISIONAL OFFICER, MADHUBANI SADAR
5. THE CIRCLE OFFICER, RAHIKA, DISTT.- MADHUBANI
-----------
02. 18.04.2011 Learned counsel for the petitioner very fairly
acknowledges that the Temple in question is a private
trust.
If there is an encroachment on private property,
the remedy lies in moving before the appropriate authority
in an appropriate proceeding under the Civil Law or the
Cr.P.C. as the petitioner may be advised.
The application stands disposed in the aforesaid
terms.
P.K ( Navin Sinha, J.)