IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.219 of 1989
GOPALJEE PRASAD
Versus
RAJDEO SINGH & ORS
-----------
36/ 21.01.2011 I.A. No. 1914 of 2000
By a judicial order dated 22.11.1990 passed in the
present proceeding, this Civil Revision application was
directed to be heard along with First Appeal no. 254 of
1986. From perusal of the order sheet of the records of the
First Appeal no. 254 of 1986, it appears that the aforesaid
First Appeal is still pending for hearing before this Court. In
that view of the matter, prayer made in the present
interlocutory application for separation of the First Appeal
no. 254 of 1986 with the present Civil Revision application
can not be allowed, and both are required to be heard
together.
As per roster of this Court, First Appeals have not
been allotted to this Bench and so this Court is not inclined
to hear this matter. Therefore, liberty is granted to the
counsel for the petitioner to mention this matter as also the
First Appeal no. 254 of 1986 before Hon’ble the Chief
2
Justice for listing the same for final hearing before an
appropriate Bench.
( Birendra Prasad Verma, J )
Anjani/