IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7351 of 2010
LALLAN PRASAD & ANR
Versus
MOST.GIRIJA DEVI & ORS
-----------
02. 09.12.2010 Issue notice to Opposite party nos. 1 to 9
under ordinary process as well as registered cover with
A.D. for which requisites etc. must be filed within 10
days, failing which the application shall stands
rejected without further reference to a Bench.
Liberty is also granted to serve notice along
with copies of the application on the counsel
representing the respondents in Title Suit No. 14 of
2004 pending before Civil Sub Judge-II, Buxar. Let an
affidavit be then filed enclosing proof of service.
Pending disposal of this application further
proceeding in Title Suit No. 14 of 2004 pending before
the Civil Sub-Judge-III, Buxar shall remain stayed.
List after report of service by either mode or
filing of such affidavit.
P.K. ( Navin Sinha, J.)