High Court Patna High Court - Orders

Rameshwar Prasad vs State Of Bihar & Ors on 22 July, 2011

Patna High Court – Orders
Rameshwar Prasad vs State Of Bihar & Ors on 22 July, 2011
                      IN THE HIGH COUR T OF JUDICATURE AT PATNA
                                   Cr.Misc. No.39840 of 2008
                                       Rameshwar Prasad .
                                                Versus
                                      State Of Bihar & Ors .
                                              -----------

02. 22.07.2011 Learned counsel for the petitioner submits that with respect

to the land dispute which was subject matter of the 145 proceeding,

there is no title suit pending in the lower court or any where else. The

title suit no. 205 of 2007 does not relate to the disputed land of the

petitioner.

Issue notice to opposite party no. 2. Notice will go both by

ordinary process and registered post requisites for which must be filed

within one week failing which this application as against him shall stand

rejected without further reference to a Bench.

A copy of the notice should also be filed in the office of this

court to be served on counsel appearing on behalf of the opposite party

no. 2 in Criminal Revision Case No. 164 of 2007/21 of 2007 pending in

the court of learned Additional District and Sessions Judge, F.T.C. II

Gopalganj.

In the meantime, further proceedings shall remain stayed

subject to the fact that the trial of the case has not commenced.

List this case on appearance of opposite party no.2 at the top

of the list.

          Devendra/                                       ( Sheema Ali Khan, J)