IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12596 of 2010
HARE RAM THAKUR
Versus
RAM RANVIJAY THAKUR @ VIJAY THAKUR & ORS
-----------
02. 28.04.2011 Mr. Shahi submits that the petitioner is the
plaintiff in Title Suit No. 204 of 2002. The defendant had
filed Title Suit No. 138 of 1989. Both were made analogous
under the orders of this Court. Therefore the claim to be
impleded as defendant in Title Suit No. 138 of 1989 which
has been denied by the impugned order.
Issue notice to respondent nos. 1 to 20 under
ordinary process as well as registered cover with A.D. for
which requisites etc. must be filed within two weeks, failing
which the application shall stands rejected without further
reference to a Bench.
Pending disposal of this application, further
proceedings in Title Suit No. 204 of 2002 and Title Suit No.
138 of 1989, pending before Execution Munsif, Ara shall
remain stayed.
P.K ( Navin Sinha, J.)