High Court Patna High Court - Orders

Allauddin vs Hasboon Khatoon &Amp; Ors on 2 December, 2010

Patna High Court – Orders
Allauddin vs Hasboon Khatoon &Amp; Ors on 2 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.14701 of 2010
1. ALLAUDDIN S/O LATE LAL MOHAMMAD R/O VILL.- BHIMNICHAK TOLA,
AINKHAN, P.S.- DULHIN BAZAR, DISTT.- PATNA THROUGH HIS ATTORNEY
ABDUL IRSHAD, S/O SAMI AHMAD, R/O - 1-73A, PAHARPUR ROAD, P.S.-
GARDEN REACH, 24 SEND GREETINGS
                                      Versus
1. HASBOON KHATOON W/O MD. SATTAR R/O MAULA, P.S. MANER, DISTT.-
PATNA
2. REHANA KHATOON W/O GHANI MIAN R/O PARURA RAMPUR, P.S.- SANDESH
(BHOJPUR), DISTT.- BHOJPUR
3. MOHAMMAD KHALIL ANSARI S/O LATE NOOR MOHAMMAD R/O VILL.-
BHIMNICHAK TOLA AINKHAN, P.S.- DULHIN BAZAR, DISTT.- PATNA
4. MD. KHALIL NOT KNOWN R/O NEURA, P.S.- BIHTA, DISTT.- PATNA
5. MD. NAYEEM S/O LATE BIPAT MIAN @ KHURSHID MIAN R/O CHAINPUR,
BAIRYARPUR, P.S.- NAUBATPUR, DISTT.- PATNA
6. MD. JALIL S/O LATE BIPAT MIAN @ KHURSHID MIAN R/O NEURA, P.S.-
BIHTA, DISTT.- PATNA
7. JULEKHA KHATOON W/O KAROO MIAN, D/O LATE BIPAT MIAN @ KHURSHID
MIAN R/O ALIPUR ULAR, P.S.- DULHIN BAZAR, DISTT.- PATNA
8. NOORAISHA KHATOON W/O MUSLIM ANSARI, D/O LATE BIPAT MIAN @
KHURSHID MIAN R/O NEURA, P.S.- BIHTA, DISTT.- PATNA
9. ZUBAIDA KHATOON W/O MAHFOOZ ANSARI, D/O LATE BIPAT MIAN @
KHURSHID MIAN R/O VILL.- SINGHARA, P.S.- DULHIN BAZAR, DISTT.-
PATNA
10. AAISHA KHATOON W/O NAMALU ANSAR R/O PATHAN TOLI, P.S.-
NAUBATPUR, DISTT.- PATNA
11. KHUDEZA KHATOON W/O RAHMAN ANSARI, D/O LATE BIPAT MIAN @
KHURSHID MIAN R/O NEURA, P.S.- BIHTA, DISTT.- PATNA
                                   -----------

3/ 02/12/2010 Issue notice to O.P. Nos.1 to 11 both, under

registered cover with A/D and by ordinary process,

requisites etc. for which must be filed within one week

failing which the application against O.P. Nos.1 to 11,

shall stand rejected without further reference to a

Bench.

List on report of service by either mode.

Pending disposal of this application further

proceedings in Title Eviction Suit No.8/04 shall remain

stayed.

-2-

Liberty is given to the parties to mention the

matter in view of the ex parte interim order.

KC                               ( Navin Sinha, J.)