IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13059 of 2010
RAM SHANKAR SINGH & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
2 16.8.2010 Learned counsel for the petitioners submits that the
application under section 35 of the Consolidation Act has been filed
after a delay of 10 to 15 years.
Issue notice to respondents 6 to 8. Notices will go both
by ordinary process and registered post requisites for which must be
filed within a week failing which this application shall stand dismissed
without further reference to a bench.
List this case on appearance of the respondents in the
same list i.e. fresh cases.
In the mean time the operation of the order contained in
Annexure 4 shall remain stayed.
haque (Sheema Ali Khan, J.)