IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41328 of 2008
Md.Noorullah
Versus
State Of Bihar & Anr
-----------
2 1.8.2011 The complaint petition relates to the subject matter
which is covered by specific performance of contract. After filing
the complaint, the petitioner has also filed T.S. No. 33/2007.
Issue notice to opposite party no.2 by ordinary
process. A copy of the notice should also be filed in the office of
this court to be served on counsel appearing on behalf of opposite
party no.2 in T.R. No. 2236/2007, G.R. No. 2796/2006, arising out
of sabour PS Case No. 255/2006, through the court of the Judicial
Magistrate, Bhagalpur Requisites etc. for which must be filed
within a period of one week failing which this application shall
stand dismissed without further reference to a Bench.
List this case on appearance of the opposite party.
In the mean time, further proceedings in the aforesaid
case shall remain stayed subject to the fact that the trial has not
commenced in this case.
In case the trial has commenced, the Judicial
Magistrate, Bhagalpur shall send a report to this case.
If any such report is received by the office, this case
should be listed under the heading ‘For orders’ as this matter
would become infructuous.
haque ( Sheema Ali Khan, J.)