IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.155 of 2004
SUKHDEO SAH @ SUKHDEO SAHU
Versus
RAJ KUMAR PASWAN
-----------
7 1.7.2008 Two applications have been filed by the
plaintiff/appellant. By one it is prayed that additional evidence in
the matter be accepted at the appellate stage and by the second
prayer has been made to make State of Bihar through Collector,
Madhubani defendant/respondent. The additional evidence is the
order from the Collector Office that Jamindari return of Raj
Darbhanga is not available. Both Courts in relation to the second
prayer have held that State of Bihar was not a necessary party and
there was necessity of part of petitioner to make State of Bihar as a
party. Issue notice to the sole respondent by ordinary process and
registered process within one week in the admission matter and in
relation to the two applications filed.
Put up after appearance of the respondent. Petitioner
may serve copy of the entire pleading on the learned Advocate
General on behalf of State and file receipt thereof within one week
in the admission matter.
P.K. ( Navaniti Prasad Singh,J. )