High Court Patna High Court - Orders

Md.Noorullah vs State Of Bihar & Anr on 1 August, 2011

Patna High Court – Orders
Md.Noorullah vs State Of Bihar & Anr on 1 August, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.41328 of 2008
                                    Md.Noorullah
                                        Versus
                               State Of Bihar & Anr
                                      -----------

2 1.8.2011 The complaint petition relates to the subject matter

which is covered by specific performance of contract. After filing

the complaint, the petitioner has also filed T.S. No. 33/2007.

Issue notice to opposite party no.2 by ordinary

process. A copy of the notice should also be filed in the office of

this court to be served on counsel appearing on behalf of opposite

party no.2 in T.R. No. 2236/2007, G.R. No. 2796/2006, arising out

of sabour PS Case No. 255/2006, through the court of the Judicial

Magistrate, Bhagalpur Requisites etc. for which must be filed

within a period of one week failing which this application shall

stand dismissed without further reference to a Bench.

List this case on appearance of the opposite party.

In the mean time, further proceedings in the aforesaid

case shall remain stayed subject to the fact that the trial has not

commenced in this case.

In case the trial has commenced, the Judicial

Magistrate, Bhagalpur shall send a report to this case.

If any such report is received by the office, this case

should be listed under the heading ‘For orders’ as this matter

would become infructuous.

     haque                                            ( Sheema Ali Khan, J.)