IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39036 of 2007
MADAN MOHAN MISHRA
Versus
THE STATE OF BIHAR & ORS
-----------
8 13.1.2011 List this case after disposal of CWJC No. 5436 of
2008.
Let the counter affidavit be kept on the record.
The present position is that the proceeding under
Section 48D of the Bihar Tenancy Act is under challenge in the
aforesaid writ application. It is well settled that if 48D of the
Bihar Tenancy Act proceeding is pending between the parties, 145
proceedings would usually not be maintainable.
However, since there is a dispute regarding the
possession, I direct that status quo should be maintained with
respect to the lands in question.
Sanjay ( Sheema Ali Khan, J.)