IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13411 of 2011
Mosmat Pitambra Kuer & Anr
Versus
Ambika Pandey & Ors
-----------
2 23.08.2011 Issue notice to the respondents in admission matter.
The petitioners shall take steps for notice in admission matter in
ordinary process as well as registered post both for which the
requisites must be filed within two weeks pre-emptory.
In the meantime, further proceeding in Case No 3D of
2011 pending in the Court of Permanent Lok Adalat, Sasaram
shall remain stayed.
( Mungeshwar Sahoo, J.)
Md. Ibrarul