IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.438 of 2009
SRI BINDESHWARI PRASAD CHOUDHARY & ANR.
Versus
SMT. ANIMA PAUL & ORS.
-----------
5/ 20.04.2011 I.A. No.9878 of 2010 at Flag ‘A’
Issue notice to the respondents by ordinary
process as also by registered post with A/D to show
cause as to why the reliefs prayed for in the present
interlocutory application be not granted to the
appellants. Requisites for issuance of notices must be
filed within a period of two weeks, failing which the
present interlocutory application shall stand rejected
without further reference to a Bench.
List it under the same heading immediately
either upon service of notice or on appearance of
respondents, whichever is earlier.
In the meantime, status quo as obtaining
today with respect to residential house only, shall be
maintained by the parties.
It is made clear that the execution
proceeding with respect to other properties, if any,
may proceed.
( Birendra Prasad Verma, J.)
Anjani/