IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1348 of 2011
Yogendra Prasad Bhakta
Versus
The State Of Bihar & Ors.
----------------------------------
4. 14.09.2011. In compliance of the orders of this
Court dated 24.08.2011 petitioner and his
two brothers are present. The Circle Officer,
Bathnaha is also present. Petitioner and his
two brothers state that inspite of repeated
indulgence being granted to the Circle
Officer to comply the order of the High Court
dated 05.01.2011 by filling up soil in the
plots-in-question the same has not been
filled up so far.
Circle officer disputes the aforesaid
assertion by placing before this Court the
photographs of the plots-in-question.
Photographs only indicate that portion of the
plot-in-question has been filled up. Circle
Officer then conceded that instruction to fill
up those plots have been issued only
yesterday, as has been reported to him by
the Project Officer.
Let the District Magistrate,
Sitamarhi and Project Officer, Sitamarhi
ensure compliance of the orders of this
Court dated 05.01.2011 in substance by
ensuring filling up soil in the plots of the
2
petitioner and his three brothers where the
Project Officer had laid a road without
seeking consent of the petitioners.
Put up on 28th September, 2011
under the same heading maintaining its
position when the District Magistrate and
Project Officer, Sitamarhi shall also appear
along with the Circle Officer, Bathnaha in
this Court, if the work is not complete. In
case full compliance is made, only the Circle
Officer shall appear.
P.K.P. (V.N.Sinha,J.)