IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15691 of 2011
Ashok Prasad & Ors
Versus
Manindra Prasad @ Than Singh &
----------------------------------
2. 19.09.2011 The learned counsel for the petitioners seeks
permission to make necessary correction in the party
position of the petitioners regarding lower court in the
writ application.
Permission is accorded.
Issue notice to the respondents in admission
matter. The petitioners shall take steps for notice in
admission matter in ordinary process for which the
requisites must be filed within ten days. Peremptory.
In the meantime, further proceeding in Title
Suit No. 44 of 2001 pending in the court of Sub Judge-
2nd Hilsa, Nalanda shall remain stayed.
S.S. (Mungeshwar Sahoo,J.)