IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10389 of 2011
Janardan Yadav
Versus
The State Of Bihar & Ors
-----------
2 21/07/2011 Let the petitioner supplement his writ application
by bringing on record the sale deed based on which he is
supposed to have acquired right title and interest on the
land in question against which Parcha has been issued.
Issue notice to respondent nos. 4 both under
registered cover with A/D as well as under ordinary
mode for which necessary requisites must be filed within
one week, failing which this writ application shall stand
dismissed as against him without further reference to the
Bench.
Let this matter be listed after service of notice.
AMIN/ (Ajay Kumar Tripathi, J.)