IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9910 of 2011
Marwari College,Kishanganj & Anr
Versus
Md.Salahuddin & Ors
-----------
02. 01.07.2011. Issue notice to the respondents in
admission matter.
The petitioners shall take steps for notice
in admission matter on the respondents in ordinary
process as well as registered post both within 4
weeks. Rule returnable two months thereafter.
The operation of the impugned order is stayed.
The further proceeding in Title Suit No.04 of 1997
pending in the Court of Sub Judge Ist, Kishanganj
shall remain stayed till further order.
Sanjeev/- (Mungeshwar Sahoo,J.)