IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15467 of 2011
Mostt.Damyanti Devi & Ors
Versus
Smt. Anita Guha
-----------
02. 13.09.2011 Issue notice to the respondent to show cause
as to why this writ application be not allowed at the stage
of admission itself.
The petitioners shall take steps for notice in
admission matter in ordinary process as well as registered
post both within one week.
In the meantime, the operation of the order
dated 21.07.2011 passed by Munsif III, Patna in Eviction
Suit No.23 of 2007 shall remain stayed.
Saurabh ( Mungeshwar Sahoo, J.)