IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 3473 of 2009
------
Ashok Varma and Ors. ...... Petitioners
Versus
Ram Chandra Prasad Barman @ Ram Chandra Sonar and Ors..... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioners : Mr. Indrajit Sinha
For the Respondents : Mr. Birendra Kumar
-----
5 /20.07.2011
It is submitted by Sri Birendra Kumar, learned counsel for the
respondents that respondents had filed an application in the court below for recalling
the ex-parte order, but said application has been dismissed. They have filed a
written statement in the title suit, but the said written statement has not been
accepted vide order dated 09.02.2011. Against that order, the defendant-
respondents have filed W.P.C. No.1579 of 2011 and the same is pending in this
Court, in which, notice has been issued to the respondents (petitioners of this case).
Sri Indrajit Sinha, learned counsel for the petitioners submits that he
will seek instruction with regard to the aforesaid case from his clients.
Put up this case after one week.
In the meantime, interim order passed on 03.08.2009 will continue.
(Prashant kumar, J)
R.K.