High Court Patna High Court - Orders

Abdul Hannan vs Syed Masood Alam on 20 July, 2011

Patna High Court – Orders
Abdul Hannan vs Syed Masood Alam on 20 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.11282 of 2011
                           Abdul Hannan
                               Versus
                         Syed Masood Alam
                             -----------

03. 20.07.2011. Issue notice to the respondent in

admission matter. The petitioner shall take steps

for show cause notice in admission matter on the

sole respondent in ordinary process as well as

registered post both within two weeks.

Peremptory. Rule returnable within two months

thereafter.

In the meantime, the further proceeding in

Misc. Appeal No.4 of 2007 pending in the Court of

Fast Track Court Vth, Jehanabad shall remain

stayed.

Sanjeev/- (Mungeshwar Sahoo,J.)