IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1829 of 2010
SHREE 108 RADHA KRISHNAJEE MAHARAJ MARTIMAN BIRAJMAN AT HATI
ASTHAN
Versus
THE STATE OF BIHAR & ORS
-----------
2. 08.04.2011 Heard learned counsel for the petitioner and
the State.
The petitioner is aggrieved and seeks
allotment of additional units in the land ceiling case.
The impugned order records that since the
final publication had been made under Section 15(1) of
the Land Ceiling Act, the only recourse available to the
petitioner is so advised was under Section 45(B) of the
Act by making an application for reopening the case.
Counsel for the petitioner submits that the
petitioner, if so advised purpose to proposes his
remedies in accordance with the observations contained
in the order dated 13.11.2006, in Ceiling Appeal Case
No. 15 of 2002-03.
What the petitioner proposes to do is for him
to decide and not for the Court to make any
observation.
The application is disposed off in the
aforesaid terms.
P. Kumar ( Navin Sinha, J.)