Patna High Court – Orders
Md.Mumtaj Alam & Anr vs Md.Ayub Alam & Ors on 12 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1138 of 2011
In
Civil Writ Jurisdiction Case No. 9286 of 2011
======================================================
1. Md. Mumtaj Alam S/O Late Md. Najamuddin @ Doma Miyan R/O
Mohalla-Kohanasarai, Distt.-Biharsharif, P.S.-Laheri Murarpur, Distt.-
Nalanda.
2. Md. Sarferaj Alam, S/O Late Md. Najamuddin @ Doma Miyan, R/O
Mohalla-Kohanasarai, Distt.-Biharsharif, P.S.-Laheri Murarpur, Distt.-
Nalanda.
.... .... Defendant 1st Party/Petitioners/ Appellants
Versus
1. Md. Ayub Alam, S/O Late Abdul Miyan, R/O Vill.-Maksudpur, P.S.-
Asthawa, Distt.-Nalanda.
.... .... Applicant/Respondent/Respondent 1st Party.
2. Najma Khatun, W/o Late Md. Usmangani
3. Nausad Alam
4. Irshad Alam @ Jahangir
5. Samsad Alam
6. Bibi Jahaara
7. Bibi Sajida Beguam
8. Saeda Begum, W/o Late Md. Ibrahim
All sons and daughters of Late Md. Usmangani, and all residents of
Mohalla-Kahanasari, Town-Biharsharif, P.S.-Laheri Murarpur, District-
Nalanda.
9. Bibi Rasulan, W/o Late Ishak Mian.
10. Najum Nisha
11. Sahjaha Khatun
Both daughters of Late Haruhak Mian.
12. Tauhid Mian
13. Afsa Khatun
All sons and daughters of Late Alluddin
14. Salam Mian
S/o Late Wahid Mian, R/o Mohalla-Kohanasarai, Town-Biharsharif, P.S.-
Bihar, New P.S.-Murarpur, District-Nalanda.
2 Patna High Court LPA No.1138 of 2011 (2) dt.12-09-2011
2/2
...... Defendant 2nd Party/Respondents/Respondent 2nd Party
15. Taslima Khatun @ Nanhi
16. FAtma Khatun @ Minu
17. Reshma Khatun @ Deji
All daughters of Late Md. Najamuddin @ Doma, R/o Mohalla-Kohanasarai,
Town-Biharsharif, P.S.-Bihar, New P.S.-Murarpur, District-Nalanda.
...... Defendant 1st Party/Respondents/Respondent 3rd Party
======================================================
Appearance :
For the Appellant/s : Mr. Anjani Kumar
Mr. Binod Kumar Singh, Advocates.
For the Respondent No. 1: Mr. Khatim Reja, Advocate.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 12-09-2011 Learned advocate Mr. Anjni Kumar appears for the
appellants. He seeks leave to withdraw this Appeal with a view
to filing a review application before the learned single Judge.
Leave is granted.
The Appeal is disposed of as withdrawn.
The appellants will be at liberty to file review
application, if otherwise maintainable.
(R.M. Doshit, CJ)
Sujit/- (Birendra Prasad Verma, J)