IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17591 of 2010
SMT.ZEORANI DEVI
Versus
THE STATE OF BIHAR & ORS
3 28.01.2011 Mr. Yadav learned counsel for the petitioner and Mr.
Bakshi S.R.P. Sinha learned Senior Counsel appearing on
behalf of the private respondents are present.
The only submission made in support of the
application is that the revisional order passed by the respondent
Additional Collector, is bad in law since in terms of provision
contained under Section 16 of the Bihar Tenants Holdings
(Maintenance of Records) Act, 1973, the Additional Collector
is/was not authorized to pass order in revision matter.
List this matter side by side C.W.J.C. No. 11781/2010.
pkj (Kishore K. Mandal, J)