IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15242 of 2011
Md.Insar Baitha
Versus
The Hadis Baitha & Ors
----------------------------------
03. 20.09.2011. The learned counsel for the petitioner shall
correct the provision of law in the first page of
cause title of writ application.
Issue notice to the respondent No.1 to 8 in
admission matter. The petitioner shall take steps
for notice in admission matter on the said
respondents in ordinary process for which
requisites must be filed within 30 th of September,
2011.
In the meantime, the further proceeding in
title suit No.41 of 2006 pending in the Court of
Munsif, Naugachhia shall remain stayed.
Sanjeev/- (Mungeshwar Sahoo,J.)