IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9030 of 2010
RAJENDRA THAKUR & ANR
Versus
STATE OF BIHAR
-----------
3 22.09.2010 Counsel for the petitioners very fairly submits that the
petitioners now realize that they ought to have not filed an
application before the Registrar which has led to cancellation of
the sale deed allegedly executed by them. Counsel would submit
that if the case is adjourned for a period of four weeks the
petitioners will ensure that not only they would file an application
for recall of earlier order passed by the Registrar for cancelling the
sale deed but would also press the same with due diligence by
impressing upon the Registrar that sale deed once registered could
be cancelled/annulled only by the Civil Court.
This Court, for the time being, will not like to make
any observation on such submission of the learned counsel for the
petitioner but then if the petitioners voluntarily want to move the
Registrar, for the aforesaid purpose they are at liberty to do so.
List this case after four weeks as prayed for.
Abhay Kumar ( Mihir Kumar Jha, J.)