IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.113 of 2010
BALDEO PRASAD AZAD
Versus
SITA DEVI & ORS.
-----------
I.A. No. 324 of 2011, at flag-‘A’
4/ 13-04-2011 Mr. Harsbardhan Sahay, learned counsel,
submits that he has entered appearance on behalf of
almost all the respondents. Mr. Dev Narain Yadav, learned
counsel, appearing on behalf of the appellant, undertakes
to serve a copy of memo of appeal as also a copy of the
present Interlocutory application upon the learned
counsel for the respondents by Friday next (15.04.2011).
It has been agreed by the parties that the present
Interlocutory application be taken up and gone into at the
time of hearing of the main second appeal under Order 41
Rule 11 C.P.C. It is ordered, accordingly.
Since the subject matter of dispute is a
residential house, let the status quo, as obtaining today, be
maintained by the parties till hearing of the second appeal
under Order 41 Rule 11 C.P.C.
( Birendra Prasad Verma, J.)
BTiwary/