IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16021 of 2010
MOST.GAURI DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
2 24.9.2010 The Additional Collector, Nawada heard the revision
application contrary to the provisions of Section 16 of the Bihar
Tenants Holding (Maintenance of Record) Act, 1973.
Issue notice to respondent no. 6. Notices will go both
by ordinary process and registered cover, requisites etc. for which
under both process 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 respondent no. 6 in the
same list i.e. fresh writ cases.
In the mean time, the operation of the impugned order
shall remain stayed.
Sanjay ( Sheema Ali Khan, J.)