High Court Patna High Court - Orders

Rajendra Thakur &Amp; Anr vs State Of Bihar on 22 September, 2010

Patna High Court – Orders
Rajendra Thakur &Amp; Anr vs State Of Bihar on 22 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.9030 of 2010
                              RAJENDRA THAKUR & ANR
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3 22.09.2010 Counsel for the petitioners very fairly submits that the

petitioners now realize that they ought to have not filed an

application before the Registrar which has led to cancellation of

the sale deed allegedly executed by them. Counsel would submit

that if the case is adjourned for a period of four weeks the

petitioners will ensure that not only they would file an application

for recall of earlier order passed by the Registrar for cancelling the

sale deed but would also press the same with due diligence by

impressing upon the Registrar that sale deed once registered could

be cancelled/annulled only by the Civil Court.

This Court, for the time being, will not like to make

any observation on such submission of the learned counsel for the

petitioner but then if the petitioners voluntarily want to move the

Registrar, for the aforesaid purpose they are at liberty to do so.

List this case after four weeks as prayed for.

Abhay Kumar                                              ( Mihir Kumar Jha, J.)