IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16101 of 2011
Parmeshwar Ram & Ors
Versus
The State Of Bihar & Ors
----------------------------------
2. 20.09.2011 The learned counsel for the petitioners
submitted that in view of the decisions reported in
2006 (3) PLJR 282, AIR 1987 SC 1395 and AIR
1997 SC 3985 the learned court below could not have
rejected the counter claim filed by the petitioner under
Order 8 Rule 6(A) after filing the written statement.
Issue notice to the respondent Nos. 6 and 7
only in admission matter. The petitioners shall take
steps for notice in admission matter on respondent Nos.
6 and 7 only in ordinary process as well as registered
post both for which requisites must be filed within ten
days. Peremptory.
In the meantime, further proceedings in Title
Suit No. 15 of 2007 pending in the court of Sub Judge
II, Buxar shall remain stayed.
S.S. (Mungeshwar Sahoo, J.)