High Court Patna High Court - Orders

Shagufta Fatima vs The Union Of India & Ors on 30 June, 2011

Patna High Court – Orders
Shagufta Fatima vs The Union Of India & Ors on 30 June, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.3996 of 2010
                                         Shagufta Fatima
                                               Versus
                                    The Union of India & Ors
                                             -----------

02. 30.06.2011 Mr. Kumar Dhirendra Pratap Singh for the

petitioner and Mr. Harendra Kumar Tiwary, appearing on behalf

of respondent nos. 3 to 7 are present.

It is the contention of the petitioner that the

respondent authorities of the Power Grid Corporation have

entrenched upon her raiyati land and forcibly trying to establish

a tower for power supply of 400 KV.

Petitioner contends that the said action is being

taken by the Corporation without any notice and without

observing the relevant laws on the issue.

Mr. Tiwary, appearing on behalf of the

Corporation prays for a short adjournment for seeking

instruction and filing counter affidavit in response to the issue

raised in the writ petition.

As prayed, put up on 15.07.2011 retaining its

position.

(Jyoti Saran, J.)
S.Sb/-