High Court Patna High Court - Orders

Rojaddin Mian @ Rajaddin Mian vs The State Of Bihar &Amp; Ors on 17 March, 2011

Patna High Court – Orders
Rojaddin Mian @ Rajaddin Mian vs The State Of Bihar &Amp; Ors on 17 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.7045 of 2005
                          ROJADDIN MIAN @ RAJADDIN MIAN
                                         Versus
                              THE STATE OF BIHAR & ORS
                                      -   ----------

4     17.03.2011

It appears that the application at the initial stage

was dismissed for non-prosecution whereafter it has been

restored. It thus appears that notice has not yet been issued

on respondent Nos. 5 and 6 on whose behalf, application

under Section 16(3) of the Bihar Land Ceiling Act was

preferred. Respondent No. 7 is the vendor.

Learned counsel for the petitioner submits that

notice at this stage may only be issued to respondent Nos. 5

and 6.

Let notice in the admission matter be issued to

respondent Nos. 5 and 6 both under registered cover and

ordinary process requisites etc for which must be filed within

10 days failing which the application as against the

concerned respondents shall stand rejected without further

reference to a Bench.

pkj                                     (Kishore K. Mandal, J)