High Court Patna High Court - Orders

Dr.Nasim Ahmad Khan vs The State Of Bihar &Amp; Ors on 7 April, 2011

Patna High Court – Orders
Dr.Nasim Ahmad Khan vs The State Of Bihar &Amp; Ors on 7 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.9596 of 2004
                                DR.NASIM AHMAD KHAN
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

6/ 07-04-2011 After hearing the matter for some time, it transpires

that I.A. No. 4242 of 2004 has been filed by three intervenors

under the provisions of Chapter XXI-C Rule 5 (proviso) of the

Patna High Court Rules for adding them as party respondents

and for permitting them to oppose the prayers made in the writ

petition. They claim to be beneficiaries of the properties under

Agthu Wakf Estate No. 1556 and, therefore, according to learned

counsel appearing on behalf of the intervenors, they are

necessary parties for effective decision of the present proceeding.

A rejoinder/ reply has been filed on behalf of the

petitioner opposing the prayer of intervenors for adding them as

party in the present proceeding.

Without passing final order on I.A. No. 4242 of 2004

for the present, this Court is of the considered opinion that

intervenors may be granted liberty to file a detailed counter

affidavit in the main writ petition bringing on record the relevant

documents with respect to property in question, which is subject

matter under consideration.

With consent of the parties, list this matter on 19th

April 2011 under the same heading retaining its position. In the

meantime, the intervenors may file their counter affidavit.

( Birendra Prasad Verma, J.)
BTiwary/