IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC NO.9289 OF 2010
FULESHWARI YADAV
VERSUS
THE STATE OF BIHAR & ORS
********
2 05/07/2010 Issue notice to respondents 3 to 7 both by ordinary
process and under registered cover, requisites etc. for which
must be filed within a period of one week from today, failing
which this application shall stand rejected without further
reference to a Bench.
List this case on appearance of respondents 3 to 7
in the same list.
In the mean time, an interim order is being passed
that the petitioner shall not be dispossessed from his
residential house appertaining to Khata No. 85, simki khata
no. 71, plot nos. 2157, 2158 & 2231.
Anand ( Sheema Ali Khan, J. )