IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.620 of 2010
NAGESHWAR SINGH @ NAGESHWAR PRASAD SINGH
Versus
ANJANI KUMAR SINGH @ KISHOR KUMAR SINGH & ORS
-----------
6 25.11.2010 Heard M/s Dhrub Narain, learned Sr. Counsel
and R.S.Choudhary, learned counsel for the petitioner
and M/s S.S.Dwivedi, learned Sr. Counsel and Nawal
Kishore Sharma, learned counsel for opposite party no.
2.
This civil revision requires detailed hearing.
Admit.
No notice is required to be issued on opposite
party no. 2 as learned counsel appearing on his behalf
accepts notice.
Mr. Nawal Kishore Sharma, learned counsel
also accepts notice on behalf of opposite party nos. 1
and 3 and undertakes to file Vakalatnama within two
weeks.
Mr. Ramashish, learned counsel appears and
undertakes to file Vakalatnama on behalf of opposite
party no. 4 within two weeks.
In above view of the matter no notice is
2
required to be sent for the present.
Rule is made returnable within six months.
Re. I.A. No. 6014 of 2010
I.A. No. 6014 of 2010 has been filed for stay of
operation of impugned order dated 26.5.2010.
Heard learned counsel for the petitioners and
opposite party nos. 2. This interlocutory application
shall finally be disposed of after appearance of all the
opposite parties.
Let the further proceeding of the Title Suit No.
73/1979 (final decree) remain stayed till final disposal
of this interlocutory application.
Spd/- ( Dr. Ravi Ranjan, J.)