IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.838 of 2011
Shyama Nand Mishra & Ors
Versus
The State Of Bihar & Ors.
with
MJC No.839 of 2011
Nab Kant Mishra
Versus
The State Of Bihar & Ors.
with
MJC No.1291 of 2011
Durganand Mishra & Ors
Versus
The State Of Bihar & Ors.
with
CWJC No.6331 of 2011
Vijay Kumar Mishra & Anr
Versus
The State Of Bihar & Ors
-----------
7 10.8.2011 Counsel for the State has been deliberately provided with
a calculation which has been made after the instructions given by the
National Highway to change the nature of lands.
In the circumstances, this Court directs the counsel for the
State to produce the entire records of the case. Counsel for the State
should be suitably assisted by some competent person from the office
of the Land Acquisition Officer to point out the required documents
for proper adjudication of the case.
List these case together after three weeks.
Sanjay (Sheema Ali Khan, J.)