IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.715 of 2009
Ram Sevak Singh son of late Baleshwar Singh, Resident of
Village- Tumaul, P.S.- Ghanshyampur, Distt.- Darbhanga.
Versus
1. The State of Bihar
2. The District Magistrate, Darbhanga.
3. The Superintendent of Police, Darbhanga.
4. The Sub-Divisional Officer, Biraul, Dist. - Darbhanga.
5. The Sub-Divisional Police Officer, Biraul, Dist. -
Darbhanga.
6. The circle Officer, Ghanshyampur, Dist.- Darbhanga.
7. The Officer-in-Charge, Police Station- Ghanshyampur, Dist.
- Darbhanga.
-----------
2 26.08.2011 The present writ application has been filed for a
direction to the respondent authorities to provide police
protection to the petitioner in order to construct the
residential house and boundary wall on Khata No. 88(old)
Plot No. 559(old), 3413 (new) in Mauza Tumaul P.S.
Ghanshyampur, distt- Darbhanga.
It is also submitted that some road is being
constructed on the raiyati land of the petitioner without
getting the land of the area demarcated.
In view of this Court, let the petitioner file
appropriate representation before the S.P., Darbhanga as
well as Circle Officer, Ghanshyampur for redressal of his
grievances within a period of three weeks.
It is expected from the authorities to consider
2
the grievances of the petitioner within a period of three
months of filing of the representation along with the order
of this Court.
With the above observation, this writ application
is disposed of.
Amrendra/ (Dinesh Kumar Singh, J)