Patna High Court – Orders
Om Prakash Sinha vs The State Of Bihar & Ors on 22 July, 2011
Patna High Court LPA No.317 of 2011 (6) dt.22-07-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.317 of 2011
Om Prakash Sinha
.... .... Appellant/s
Versus
The State Of Bihar & Ors
.... .... Respondent/s
With
Letters Patent Appeal No.890 of 2011
Vijay Prakash Sinha & Anr
.... .... Appellant/s
Versus
The State Of Bihar & Ors
.... .... Respondent/s
6 22-07-2011
These appeals are admitted for heading.
Since the private respondents as well as Patna
Municipal Corporation have been served with notice and they are
appearing, no notice need be issued to them.
Any order for stopping the construction work being
done by the writ petitioners may be obtained by the appellants
from the concerned court where Title Suit no. 443/2008 is
pending.
It goes without saying that the present proceeding and
appeals shall not stand in the way of the learned Sub Judge- II,
Patna in deciding the issues in the suit on their own merits.
(Shiva Kirti Singh, J)
Bimalanshu Kumar (Shivaji Pandey, J)
Singh/-