IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.254 of 2003
SMT.SUMAN AGRAWAL & ANR
Versus
DARBHANGA MUNICIPAL CORPORATIO
with
C.R. No.1566 of 2002
RANJEET PRASAD & ORS
Versus
DARBHANGA MUNICIPAL CORPORATIO
with
C.R. No.1567 of 2002
RAVI KUMAR AGRAWAL & ANR
Versus
DARBHANGA MUNICIPAL CORPORATION
-----------
5/ 20.01.2011 Perused the office notes and also perused the
order passed by the Apex Court in Civil Appeal Nos. 2589
of 2004, 2590 of 2004 and 2591 of 2004, kept at Flags ‘A’
and ‘B’.
In view of the order passed by the Supreme Court
directing for fresh hearing of Civil Revision Nos. 254 of
2003, 1566 of 2002 and 1567 of 2002 on merit, it would be
appropriate to issue notices to opposite parties so that all
three Civil Revision Applications are heard and decided
expeditiously in consonance of observations and directions
of the Apex Court. Accordingly, issue notices to the
Opposite Parties in all three cases by ordinary process as
also by Registered post with A/D for which requisites etc.
2
must be filed within two weeks, failing which the Civil
Revision applications shall stand rejected without further
reference to a Bench.
( Birendra Prasad Verma, J )
Anjani/