Patna High Court – Orders
Basanti Devi vs The State Of Bihar &Amp; Ors on 31 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13983 of 2010
Basanti Devi, wife of Sri Gopal Narayan Singh @ Gopal Prasad Singh, presently resident of
Murlichak, PS Gardanibagh (Now Aerodrame, Patna), Dist. Patna - Petitioner.
Vs.
1) The State of Bihar,
2) Deputy Collector, Patna.
3) Naresh Singh, son of Late Nathan Singh @ Mahabir Singh,
4) Devendra Singh @ Randhir Kumar, son of Hari Narayan Singh, both of Ashopur, PS
Danapur, Dist. Patna - Respondents.
3 31.8.2010
The petitioner is aggrieved by orders passed by the
D.C.L.R., Patna with respect to the mutation proceeding pending
between the parties.
Title Suit No. 95 of 1985 is pending before the
Subordinate Judge Ist, Danapur. It is directed that the orders
passed in the mutation case should be subject to the ultimate result
in the suit.
This writ petition is disposed of without prejudice to
the rights of any of the parties in the title suit aforesaid.
haque ( Sheema Ali Khan, J.)