IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.537 of 2010
MUKESH KUMAR SRIVASTAVA & ORS.
Versus
BHOLA PRASAD & ORS.
-----------
2/ 28-01-2011 Issue notices to the opposite parties in I.A. No.
10015 of 2010 as also in the main civil revision application
to show cause as to why the relief sought for in the
interlocutory application as also in the main matter be not
granted to the petitioners, for which requisite etc. by
ordinary process as also by registered post with A/D must
be filed within one week, failing which the present civil
revision shall stand rejected without further reference to a
Bench.
Until service of notice or till appearance of
opposite parties, whichever is earlier, further proceeding in
Title Suit No.64 of 2008, pending in the court of Munsif-3rd
court, Ara at Bhojpur, shall remain stayed.
( Birendra Prasad Verma, J.)
BTiwary/