IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.9885 of 2010
Sanjay Kumar Mishra
Versus
The State of Bihar & Ors.
02. 10.08.2011 Learned counsel for the petitioner contends that even
without declaring the trust of the petitioner as a public trust and
without its registration as required under the provisions of the Bihar
Hindu Religious Trust Act, the respondent President-Chairman of
the Board has initially appointed the respondent no. 4, the Circle
Officer, Dawath as a temporary trustee who subsequently has issued
orders for settlement of land with private persons.
Mr. Ganpati Trivedi, learned counsel appearing on
behalf of the respondent Board prays for time to seek instruction
and file counter affidavit in the matter.
As prayed, put up on 24.8.2011 retaining its position.
(Jyoti Saran, J.)
S.Sb/-