IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16018 of 2011
Jitendra Kumar Singh & Ors
Versus
Moti Rani Kuwar & Anr
----------------------------------
02. 19.09.2011. Issue notice to the respondents in admission
matter.
The petitioners shall take steps for notice in
admission matter on the respondents in ordinary
process as well as registered post both for which the
necessary requisites must be filed within 10 days.
Peremptory.
In the meantime, the operation of the
impugned order dated 16.06.2011 passed in title appeal
no.56 of 2009 by F.T.C. I, Kaimur at Bhabhua shall
remain stayed.
Saurabh (Mungeshwar Sahoo,J.)