High Court Patna High Court - Orders

Jiyaul Haque vs Md.Salahuddin Khan@Md.Salauddi on 28 April, 2011

Patna High Court – Orders
Jiyaul Haque vs Md.Salahuddin Khan@Md.Salauddi on 28 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            C.R. No.1423 of 2009
                              JIYAUL HAQUE
                                   Versus
                   MD.SALAHUDDIN KHAN@MD.SALAUDDI
                                  -----------

17/ 28.04.2011 I.A. No.586 of 2010

The present interlocutory application has been

filed on behalf of opposite party nos.8 to 10 for vacating

the interim order of stay dated 19.11.2009 passed by a

Bench of this Court in the present proceeding. From

perusal of order dated 19.11.2009, it appears that the

order of stay was passed, after hearing the learned

counsel appearing on behalf of opposite party nos.8 to 10.

In the given facts of the case, this Court does

not find any justification for vacating the order of stay

dated 19.11.2009. Accordingly, the present interlocutory

application stands dismissed.

However, if the Civil Revision application is

otherwise ready, then let it be listed for admission, so that

matter is finally disposed of at an early date.

( Birendra Prasad Verma, J.)

Anjani/