IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.818 of 2011
Basistha Naraian Singh @ Bhagat Lal Singh
Versus
The State Of Bihar & Ors
----------------------------------
with
Letters Patent Appeal No.829 of 2011
Basistha Narain Singh @ Bhagat Lal Singh
Versus
The State Of Bihar & Ors
———————————-
3 12-08-2011 Both the appeals relate to same pre-emption
proceeding arising out of two sale deeds. They shall be
heard as analogous cases.
Issue notice to private respondents in both the
appeals as well as in the limitation petition for which
requisite etc. must be filed within ten days, failing which the
memorandum of appeal shall stand dismissed without
further reference to a Bench.
Rule is made returnable within eight weeks.
Put up after service of notice.
( Shiva Kirti Singh, J.)
( Amaresh Kumar Lal,J)
Naresh