IN THE HIGH COURT OF JUDICATURE AT PATNA First Appeal No.150 of 2011 Dhananjay Kumar Singh @ Pappu Versus Ram Kishore Singh @ Bachcha Ba ----------------------------------
with
First Appeal No.172 of 2006
Chandra Bhushan Singh @ Bacha
Versus
Ram Kishore Singh @ Ram Kishor
———————————-
02. 02.09.2011. The learned counsel, Mr. Vidya Sagar
appearing on behalf of the plaintiff-respondent no.1
filed vakalatnama and he prayed that copy of the
Interlocutory Application for condoning the delay as well
as for stay of further proceeding in execution case be
served on him.
The learned counsel for the appellant
submitted that he will serve the copies of both the
Interlocutory Applications within one week. Both the
Interlocutory Applications i.e. Limitation application and
Stay application may be listed under the same heading
after two weeks and till then, the learned counsel for
the respondent submitted that the appellant shall not
be dispossessed from the residential building. Prayer is
allowed.
Saurabh (Mungeshwar Sahoo,J.)