IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15462 of 2011
Mohammad Hussain
Versus
Roj Mohammad & Ors
----------------------------------
03. 21.09.2011. Issue notice to the respondents in
admission matter. The petitioner shall take steps
for notice in admission matter in ordinary process
as well as registered post both for which the
necessary requisites must be filed within one week
after Pooja holiday. Peremptory.
In the meantime, the further proceeding in
Title Suit No.524 of 2005 pending in the Court of
Sub Judge-I, Gopalganj shall remain stayed.
Sanjeev/- (Mungeshwar Sahoo,J.)