High Court Patna High Court - Orders

Madan Sah vs The State Of Bihar & Ors on 9 August, 2011

Patna High Court – Orders
Madan Sah vs The State Of Bihar & Ors on 9 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.12832 of 2011
                                          Madan Sah
                                            Versus
                                 The State Of Bihar & Ors
                               ----------------------------------

2. 09.08.2011 The learned counsel Mr. Shiv Kumar, AC to GA

7 submitted that he is appearing on behalf of

respondent Nos. 1 and 2.

Issue notice to respondent No.3 in admission

matter.

The learned counsel for the petitioner shall

take steps for notice in admission matter in ordinary

process as well as registered post on respondent No.3

for which requisites must be filed within one week.

Peremptory.

In the meantime, further proceedings in Title

Suit No. 29 of 1998 pending in the court of Additional

Munsif-1, Kaimur (Bhabhua) shall remain stayed.

S.S.                                             (Mungeshwar Sahoo,J.)