IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2330 of 2010
Upendra Prasad Singh & Ors
Versus
The State Of Bihar & Ors
-----------
4 02.08.2011 Heard Mr. Chandra Shekhar Prasad Singh, learned counsel
for the petitioners and learned counsel for the State.
As noted in the order dated 27.06.2011, the petitioner herein
are owners of the land in respect of which parchas had been issued by
Circle Officer in favour of some persons. The challenge to the said
action before the statutory authorities was drawn in favour of the
petitioners and the parchas were cancelled.
During the course of consideration it has come to the notice
of this Court that a writ petition has been filed by the said parcha
holders giving rise to C.W.J.C. No. 4730 of 2009 which is pending
consideration before this Court and in which an interim order of stay
has also been passed on 15.04.2009. Copy thereof is placed at
Annexure-13 to the writ petition.
Learned State counsel submits that all these writ petitioners
have been impleaded as respondents in the said writ petition.
The position is also admitted by Mr. Chandrashekhar Prasad
Singh, learned counsel appearing for the petitioner.
In view of the matter that the two writ petitions raise
common issues of interest, hence it would be appropriate that this writ
petition be heard along with C.W.J.C. No. 4730 of 2009.
Let this writ petition be placed along with C.W.J.C. No. 4730
of 2009 after obtaining the permission from Hon’ble the Chief Justice.
(Jyoti Saran, J.)
Bibhash