High Court Patna High Court - Orders

Ram Vilas Chaudhary vs The State Of Bihar &Amp; Ors on 2 December, 2010

Patna High Court – Orders
Ram Vilas Chaudhary vs The State Of Bihar &Amp; Ors on 2 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.15406 of 2008
              RAM VILAS CHAUDHARY, SON OF SHEONATH CHAUDHARY,
              RESIDENT OF VILLAGE PIPRA, P.S. CHAUTHAM, DISTRICT
              KHAGARIA.
                                                  ... PETITIONER.
                                          Versus
1.   THE STATE OF BIHAR THROUGH THE HOME COMMISSIONER, GOVT. OF
     BIHAR, PATNA.
2.   THE DISTRICT MAGISTRATE, KHAGARIA.
3.   THE SUPERINTENDENT OF POLICE, KHAGARIA.
4.   THE SUBDIVISIONAL OFFICER, KHAGARIA.
5.   THE MAGISTRATE INCHARGE, KHAGARIA, DEPUTED BY THE
     SUBDIVISIONAL OFFICER, KHAGARIA.
6.   THE OFFICER INCHARGE, CHAUTHAM POLICE STATION, DISTRICT
     KHAGARIA.
7.   NAVIN KUMAR MISHRA, SON OF PANDIT RAM SHARAN MISHRA, VILLAGE
     PIPRA, P.S. CHAUTHAM, DISTRICT KHAGARIA.

      For the petitioner : M/s. Ramakant Sharma (Sr.Advocate) & Laxmikant
                           Sharma, Advocate.
      For the State :      Mr. Udai Shankar Singh, AC to G.A.3.
                                         ------------

2. 02.12.2010. In view of the letter of the District Magistrate,

Khagaria dated 12.6.2008 and 22.8.2008 as contained

in Annexures-R3 A & B to the counter affidavit of the

S.D.P.O., Gogri, Jamalpur in the District of Khagaria, I

direct the writ petitioner to invoke the remedy of

mandatory injunction before the Civil Court where Title

Suit No.22 of 2007 with regard to the lands in question

is pending.

Application stands disposed of.

     Ibrar/-                                      (V.N. Sinha, J.)