IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7566 of 2011
RAMAWATI DEVI WIFE OF HARNEDRA YADAV,
RESIDENT OF VILLAGE BHALUI TOLE SOHAWAN
HATA, P.O.-MOHAMMADPUR, P.S. BARHARIA,
DISTRCIT SIWAN.
OPP.PARTY...PETITIONER
Versus
1. THE STATE OF BIHAR
2. THE COLLECTOR, SIWAN,
3. THE DEPUTY COLLECTOR LAND REFORMS, SIWAN
SADAR
...RESPONDENT
4. ARBIND KUMAR MISHRA SON OF MAHATMA
MISHRA, RESIDENT OF VILLAGE-BHALUI, P.O.
MOHAMMADPUR, P.S. BARHARIA ,SIWAN
...PETITIONER-RESPODNENT
5. ACHHAYWAR MISHRA, SON OF MAHATMA
MISRHA, RESIEENT OF VILLAGE BHALUI P.O.
MOHAMMADPUR. P.S. BARHARIA, SIWAN.
...OPPOSITE PARTY RESPONDENT
-----------
02. 28.04.2011 Petitioner is the purchaser. A Proceeding under
section 16(3) of the Ceiling Act has been levied by respondent
no.4 vide L.C. Case No. 161/2007-08. Prayer in this application
is to quash the order dated 17.03.2011 (Annexure-1), whereby
prayer of the petitioner to make local inspection was rejected on
the ground mentioned therein.
The whole issue is sub judice before the court of
competent jurisdiction. This Court, therefore, is not inclined to
accede to the prayer of the petitioner.
It will, however, be open to the petitioner to raise all
the issues in the appeal if the order goes adverse to his interest.
With this observation, the application is dismissed.
( Kishore K. Mandal )
hr