IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19552 of 2011
Rajdeep Pandit
Versus
Badri Nath Jha & Ors
-----------
04. 14.11.2011 The learned counsel for the petitioner
submitted that the present title suit no.209 of 2008 has
been filed by the respondents for declaration of title and
possession on the subject matter of the suit and the
petitioner has also filed title suit no.111 of 2006 for
declaration of title and possession with respect to same
very suit property. The learned Court below although
finding the same allowed the petitioner to be added as
party in the present suit but rejected the application under
Section 10 of the Code of Civil Procedure.
Issue notice to the respondents in admission
matter. The petitioner shall take steps for notice in
admission matter in ordinary process and registered post
both for which the necessary requisites must be filed within
two weeks. Peremptory.
In the meantime, the further proceeding in
Title Suit No.209 of 2008 pending in the Court of Sub
Judge I, Saharsa shall remain stayed.
Saurabh ( Mungeshwar Sahoo, J.)