High Court Patna High Court - Orders

Ranjeet Prasad &Amp; Ors vs Darbhanga Municipal Corporatio on 20 January, 2011

Patna High Court – Orders
Ranjeet Prasad &Amp; Ors vs Darbhanga Municipal Corporatio on 20 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.254 of 2003
                            SMT.SUMAN AGRAWAL & ANR
                                          Versus
                       DARBHANGA MUNICIPAL CORPORATIO
                                            with
                                 C.R. No.1566 of 2002
                               RANJEET PRASAD & ORS
                                          Versus
                       DARBHANGA MUNICIPAL CORPORATIO
                                            with
                                 C.R. No.1567 of 2002
                           RAVI KUMAR AGRAWAL & ANR
                                          Versus
                      DARBHANGA MUNICIPAL CORPORATION
                                        -----------

5/ 20.01.2011 Perused the office notes and also perused the

order passed by the Apex Court in Civil Appeal Nos. 2589

of 2004, 2590 of 2004 and 2591 of 2004, kept at Flags ‘A’

and ‘B’.

In view of the order passed by the Supreme Court

directing for fresh hearing of Civil Revision Nos. 254 of

2003, 1566 of 2002 and 1567 of 2002 on merit, it would be

appropriate to issue notices to opposite parties so that all

three Civil Revision Applications are heard and decided

expeditiously in consonance of observations and directions

of the Apex Court. Accordingly, issue notices to the

Opposite Parties in all three cases by ordinary process as

also by Registered post with A/D for which requisites etc.
2

must be filed within two weeks, failing which the Civil

Revision applications shall stand rejected without further

reference to a Bench.

( Birendra Prasad Verma, J )

Anjani/