IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.1064 of 2009
RAM ADHAR SINGH
Versus
STATE OF BIHAR & ORS
-----------
3. 13.09.2010. Heard learned counsel for the parties.
The petitioner prays for quashing order dated
23.11.2009, passed by the Sub Divisional Magistrate, Bhabua in
Misc case no. 81 of 2009, by which his petition for providing legal
security in respect of properties mentioned in the writ petition, has
been rejected.
It appears that parties are making claim over the
property detailed in impugned order dated 23.11.2009, passed by
the SDM, Bhabua which is sub judice in this Court in writ
jurisdiction.
In view of the above, this Court is not inclined to pass
any positive order in this matter. The writ petition is disposed of
with liberty to the parties to agitate their grievances after disposal of
aforesaid writ petition.
Shashi. ( Samarendra Pratap Singh, J.)