High Court Patna High Court - Orders

Sukhdeo Sah @ Sukhdeo Sahu vs Raj Kumar Paswan on 1 July, 2008

Patna High Court – Orders
Sukhdeo Sah @ Sukhdeo Sahu vs Raj Kumar Paswan on 1 July, 2008
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             SA No.155 of 2004
                     SUKHDEO SAH @ SUKHDEO SAHU
                                  Versus
                           RAJ KUMAR PASWAN
                                 -----------

7 1.7.2008 Two applications have been filed by the

plaintiff/appellant. By one it is prayed that additional evidence in

the matter be accepted at the appellate stage and by the second

prayer has been made to make State of Bihar through Collector,

Madhubani defendant/respondent. The additional evidence is the

order from the Collector Office that Jamindari return of Raj

Darbhanga is not available. Both Courts in relation to the second

prayer have held that State of Bihar was not a necessary party and

there was necessity of part of petitioner to make State of Bihar as a

party. Issue notice to the sole respondent by ordinary process and

registered process within one week in the admission matter and in

relation to the two applications filed.

Put up after appearance of the respondent. Petitioner

may serve copy of the entire pleading on the learned Advocate

General on behalf of State and file receipt thereof within one week

in the admission matter.

      P.K.                              ( Navaniti Prasad Singh,J. )