High Court Patna High Court - Orders

Parmeshwar Ram & Ors vs The State Of Bihar & Ors on 20 September, 2011

Patna High Court – Orders
Parmeshwar Ram & Ors vs The State Of Bihar & Ors on 20 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Civil Writ Jurisdiction Case No.16101 of 2011

                                        Parmeshwar Ram & Ors
                                                 Versus
                                      The State Of Bihar & Ors
                                    ----------------------------------

2. 20.09.2011 The learned counsel for the petitioners

submitted that in view of the decisions reported in

2006 (3) PLJR 282, AIR 1987 SC 1395 and AIR

1997 SC 3985 the learned court below could not have

rejected the counter claim filed by the petitioner under

Order 8 Rule 6(A) after filing the written statement.

Issue notice to the respondent Nos. 6 and 7

only in admission matter. The petitioners shall take

steps for notice in admission matter on respondent Nos.

6 and 7 only in ordinary process as well as registered

post both for which requisites must be filed within ten

days. Peremptory.

In the meantime, further proceedings in Title

Suit No. 15 of 2007 pending in the court of Sub Judge

II, Buxar shall remain stayed.

S.S.                                        (Mungeshwar Sahoo, J.)