High Court Patna High Court - Orders

Mohan Mahto vs Pramod Mahto & Anr on 12 September, 2011

Patna High Court – Orders
Mohan Mahto vs Pramod Mahto & Anr on 12 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.15187 of 2011
                                         Mohan Mahto
                                            Versus
                                   Pramod Mahto & Anr
                               ----------------------------------

2. 12.09.2011 Issue notice to the respondents in admission

matter. The petitioner shall take steps for notice in

admission matter on respondent No.1 only as

respondent No.2 was the plaintiff in the court below.

The petitioner shall file requisites for issuance of notice

in admission matter in ordinary process as well as

registered post both within ten days. Peremptory.

In the meantime, further proceeding in Title

Suit No. 5 of 2007/ 207 of 2009 pending in the court of

Sub Judge-3rd Aurangabad shall remain stayed.

S.S.                                            (Mungeshwar Sahoo,J.)