IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9997 of 2011
Rajendra Tiwari
Versus
Bindeshwari Tiwari & Ors
-----------
02. 08.07.2011. Issue notice to the respondents in
admission matter to show cause as to why this writ
application be not allowed at the stage of
admission itself.
The petitioner shall file the requisites for
issuance of notice in admission matter in ordinary
process as well as registered post both within two
weeks. Peremptory. In the meantime, the further
proceeding in Title Appeal No.25 of 2007 / 49 of
2007 pending in the Court of Addl. District Judge-
cum-Fast Tract Court Ist, Gaya shall remain
stayed. Rule returnable within two months
thereafter.
Sanjeev/- (Mungeshwar Sahoo,J.)