Patna High Court – Orders
Yogendra Pd. Bhakta vs The State Of Bihar & Ors on 20 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1850 of 2011
YOGENDRA PRASAD BHAKTA, SON OF LATE CHHATRADHARI
BHAGAT RESIDENT OF VILLAGE HARIBELLA, P.S. BATHNAHA,
DISTRICT SITAMARHI.
Versus
1. THE STATE OF BIHAR
2. MR. DAYA NIDHAN PANDEY, THE COLLECTOR,
SITAMARYHI.
3. MR. AMAR NATH JHA, THE CIRCLE OFFICER SONBARSA,
SITAMARHI.
4. MR. AMAR NATH GUPTA, THE BLOCK DEVELOPMENT
OFFICER, SONBARSA, SITAMARHI.
5. MR. UTTAM KUMAR, THE EXECUTIVE ENGINEER, R.E.O.
WORKS DIVISION, SITAMARHI.
6. MR. ARBIND PASWAN, THE ASSISTNT ENGINEER, R.E.O.
SUB DIVISION, SURSAND, SITAMARHI.
-----------------
04. 20.10.2010 In view of the show cause filed on behalf
of the State, I am not inclined to proceed any further
with the contempt petition, which is, accordingly,
disposed of granting liberty to the petitioner to file
civil suit for declaration of his title over the lands in
question.
( V. N. Sinha, J.)
Rajesh/