High Court Patna High Court - Orders

Parman Mahto vs Ramashish Mahto & Ors on 15 September, 2011

Patna High Court – Orders
Parman Mahto vs Ramashish Mahto & Ors on 15 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.15583 of 2011
                                            Parman Mahto
                                                 Versus
                                     Ramashish Mahto & Ors
                                    ----------------------------------

02. 15.09.2011 Issue notice to the respondents in admission

matter. The petitioner shall take steps for notice in

admission matter in ordinary process and registered post

both for which the requisites must be filed within two

weeks. Peremptory.

The petitioner is permitted to make necessary

correction in the array of the parties and also the number of

title appeal in first paragraph of the writ application.

In the meantime, further proceeding in title

appeal no.112 of 1980/7 of 2011 pending in the Court of

Additional District Judge, F.T.C. IV, Jehanabad shall remain

stayed.

Saurabh                                              ( Mungeshwar Sahoo, J.)