IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.39840 of 2008
Rameshwar Prasad .
Versus
State Of Bihar & Ors .
-----------
02. 22.07.2011 Learned counsel for the petitioner submits that with respect
to the land dispute which was subject matter of the 145 proceeding,
there is no title suit pending in the lower court or any where else. The
title suit no. 205 of 2007 does not relate to the disputed land of the
petitioner.
Issue notice to opposite party no. 2. Notice will go both by
ordinary process and registered post requisites for which must be filed
within one week failing which this application as against him shall stand
rejected without further reference to a Bench.
A copy of the notice should also be filed in the office of this
court to be served on counsel appearing on behalf of the opposite party
no. 2 in Criminal Revision Case No. 164 of 2007/21 of 2007 pending in
the court of learned Additional District and Sessions Judge, F.T.C. II
Gopalganj.
In the meantime, further proceedings shall remain stayed
subject to the fact that the trial of the case has not commenced.
List this case on appearance of opposite party no.2 at the top
of the list.
Devendra/ ( Sheema Ali Khan, J)