IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.766 of 2011
ANIL SINGH
Versus
RAJ KUMAR DHOBI & ORS
-----------
3 20.04.2011 Learned counsel for the petitioner files receipt
showing service of copy of the main application on the
learned counsel for the opposite parties, who was appearing
in the Second Appeal. Let it be kept on the record.
Let the name of learned counsel for the opposite
parties appear in the daily cause list.
Let M.J.C. No. 768 of 2011 filed for restoration
of I.A. No. 1497 of 2009 in Second Appeal No. 267 of
2007 be also listed along with this application on the next
assigned day, if the same is ready for admission.
SC (Dr. Ravi Ranjan, J.)