IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.4204 of 2010
Najib Ahmad
Versus
The State Of Bihar & Ors
----------------------------------
3. 03.8.2011. Mr. Sanjay Kumar Tiwari, learned counsel
appearing on behalf of the petitioner, undertakes
to file an interlocutory application for adding as
party the alleged encroachers whose names find
mention in the letter of the Chief Executive
Officer dated 10.4.2008 enclosed with Annexure-1
to the writ petition requesting the Sub Divisional
Magistrate, Rohtas at Sasaram to exercise his
powers vested under section 55 of the Waqf Act,
1995.
As prayed, put up on 11.8.2011
retaining its position when the interlocutory
application should be placed on the records of
the proceedings.
ahk
(Jyoti Saran, J.)