High Court Patna High Court - Orders

Sri Amarendra Prasad &Amp; Ors vs Rakesh Kumar &Amp; Ors on 30 November, 2010

Patna High Court – Orders
Sri Amarendra Prasad &Amp; Ors vs Rakesh Kumar &Amp; Ors on 30 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                         FA No.206 of 2006
                    SRI AMARENDRA PRASAD & ORS
                               Versus
                        RAKESH KUMAR & ORS
                             -----------

10. 30.11.2010. Heard the parties.

The appellant has filed this Interlocutory

Application no.9457 of 2010 praying for restraining

the respondent No. 1 and 4 from selling the trees.

So far respondent No.1 is concerned, he has

appeared and filed counter affidavit to the

injunction application. Nobody appears on behalf

of the respondent No.4. Issue notice to the

respondent No.4 in injunction matter. The

appellant shall take steps for notice in injunction

matter to the respondent No.4 in ordinary process

within two weeks.

After service of notice on respondent No.4,

the application may be listed under the heading for

Orders on Petition. The office may proceed to

make the Appeal ready for admission and if it is

ready for admission, formal order be passed

admitting the Appeal.

Sanjeev/- (Mungeshwar Sahoo,J.)