High Court Patna High Court - Orders

Shyama Nand Mishra & Ors vs The State Of Bihar & Ors. on 20 July, 2011

Patna High Court – Orders
Shyama Nand Mishra & Ors vs The State Of Bihar & Ors. on 20 July, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      MJC NO.838 OF 2011
                  SHYAMA NAND MISHRA & ORS
                           VERSUS
                  THE STATE OF BIHAR & ORS.
                            ********

6 20/07/2011 Counsel for the State is directed to produce the

records of the acquisition proceedings relating to land

acquired for the National Highways with respect to the

matter relating to CWJC No. 14569 of 2010.

This Court particularly wants to review the

procedure by which the valuation of the land was fixed by

the competent authority, treating it to be commercial

lands. The Court would like to understand as to whether

the Project Officer of the National Highways could have

directed the competent authority to reduce the rate of the

land treating it to be residential lands when the award

had been prepared treating the lands to be commercial

lands.

List this case on 03rd August, 2011.

Let a copy of this order be handed over to Mr.

Lalit Kishore, Additional Advocate General No. 1.

Anand                                                ( Sheema Ali Khan, J. )