High Court Patna High Court - Orders

Tilakchari Shaw @ Tilak Dhari Sao & … vs The State Of Bihar & Ors on 16 November, 2011

Patna High Court – Orders
Tilakchari Shaw @ Tilak Dhari Sao & … vs The State Of Bihar & Ors on 16 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Civil Writ Jurisdiction Case No.19739 of 2011
                           Tilakchari Shaw @ Tilak Dhari Sao & Ors
                                               Versus
                                   The State Of Bihar & Ors
                                  ----------------------------------

02. 16.11.2011 Respondent nos.1 and 2 are appearing

through Smt. Sanjana, A.C. to AAG 13.

Issue notice to the respondent no.3 only in

admission matter. The petitioner shall take steps for

notice in admission matter in ordinary process for which

the necessary requisites must be filed within three

weeks. Peremptory.

In the meantime, further proceeding in Title

Suit No.57 of 1993 pending in the Court of Munsif II,

Munger shall remain stayed.

Saurabh                                        (Mungeshwar Sahoo, J.)