High Court Patna High Court - Orders

Najib Ahmad vs The State Of Bihar & Ors on 3 August, 2011

Patna High Court – Orders
Najib Ahmad vs The State Of Bihar & Ors on 3 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CIVIL WRIT JURISDICTION CASE No.4204 of 2010
                                    Najib Ahmad
                                       Versus
                            The State Of Bihar & Ors
                        ----------------------------------

3. 03.8.2011. Mr. Sanjay Kumar Tiwari, learned counsel

appearing on behalf of the petitioner, undertakes

to file an interlocutory application for adding as

party the alleged encroachers whose names find

mention in the letter of the Chief Executive

Officer dated 10.4.2008 enclosed with Annexure-1

to the writ petition requesting the Sub Divisional

Magistrate, Rohtas at Sasaram to exercise his

powers vested under section 55 of the Waqf Act,

1995.

                                As       prayed,     put     up      on     11.8.2011

                    retaining      its    position    when    the       interlocutory

application should be placed on the records of

the proceedings.

ahk
(Jyoti Saran, J.)