High Court Patna High Court - Orders

Basistha Naraian Singh @ Bhagat … vs The State Of Bihar & Ors on 12 August, 2011

Patna High Court – Orders
Basistha Naraian Singh @ Bhagat … vs The State Of Bihar & Ors on 12 August, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Letters Patent Appeal No.818 of 2011
                              Basistha Naraian Singh @ Bhagat Lal Singh
                                                   Versus
                                      The State Of Bihar & Ors
                                      ----------------------------------

with
Letters Patent Appeal No.829 of 2011
Basistha Narain Singh @ Bhagat Lal Singh
Versus
The State Of Bihar & Ors

———————————-
3 12-08-2011 Both the appeals relate to same pre-emption

proceeding arising out of two sale deeds. They shall be

heard as analogous cases.

Issue notice to private respondents in both the

appeals as well as in the limitation petition for which

requisite etc. must be filed within ten days, failing which the

memorandum of appeal shall stand dismissed without

further reference to a Bench.

Rule is made returnable within eight weeks.

Put up after service of notice.

( Shiva Kirti Singh, J.)

( Amaresh Kumar Lal,J)
Naresh