IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.424 of 1990
Surendra Pd. Singh
Versus
Nand Kishore Singh
-----------
28. 12.10.2011 On 01.09.2010, undertaking was given by the
respondent that he will not transfer the land without the
permission of the Court till any further order is passed on
the I.A. No.6651 of 2010. Thereafter, in spite of several
adjournments neither any counter-affidavit is filed nor
anybody is appearing on behalf of the respondent. The
interim order is continuing. Today also, when the case is
called out, nobody appeared on behalf of the respondent.
The learned counsel, Mr. Birju Prasad is appearing on
behalf of the appellant.
In view of the above facts, the interim order
dated 01.09.2010 is made absolute.
Saurabh ( Mungeshwar Sahoo, J.)