2000 INSC 0208 SUPREME COURT OF INDIA Kamta Singh Vs. State of Bihar C.A.No.1014 of 2000 (S.Saghir Ahmad and R.P.Sethi JJ.) 11.02.2000 ORDER The Text below is only a summarized version of the order pronounced Writ petition filed by appellant before Single Judge of High Court which was disposed of with direction that appellant should approach Civil Court. On appeal Division Bench dismissed letter patent appeal on ground that it cannot be recorded unless full evidence was brought on record. Supreme Court set aside Order of Division Bench with direction that appellant should seek remedy in Civil Court in respect of property in question.