IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11282 of 2011
Abdul Hannan
Versus
Syed Masood Alam
-----------
03. 20.07.2011. Issue notice to the respondent in
admission matter. The petitioner shall take steps
for show cause notice in admission matter on the
sole respondent in ordinary process as well as
registered post both within two weeks.
Peremptory. Rule returnable within two months
thereafter.
In the meantime, the further proceeding in
Misc. Appeal No.4 of 2007 pending in the Court of
Fast Track Court Vth, Jehanabad shall remain
stayed.
Sanjeev/- (Mungeshwar Sahoo,J.)