High Court Patna High Court - Orders

Saheb Hussain &Amp; Ors vs Ali Imam &Amp; Ors on 7 February, 2011

Patna High Court – Orders
Saheb Hussain &Amp; Ors vs Ali Imam &Amp; Ors on 7 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 MA No.470 of 2008
                               SAHEB HUSSAIN & ORS
                                         Versus
                                  ALI IMAM & ORS
                                       -----------

6. 07.02.2011 Issue notice to the respondents to show cause as to

why this application be not allowed/disposed of at the stage of

admission itself. Notices would go under ordinary process as

well as registered cover with A/D. for which requisites etc. must

be filed within ten days failing which this application as against

them shall stand rejected without further reference to the

Bench.

Office is directed to hand over the Dasti notice to the

learned counsel for the appellants after completion of formalities

for serving to the respondents Nos. 1 to 19 through learned

counsel in the court below and file an affidavit to that effect.

( Anjana Prakash, J.)
S.Ali