IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.11 of 2011
BASISTH SAHI & ORS.
Versus
MOST. JANAK NANDINI SAHCHARI D
-----------
02. 11.02.2011. Issue notice to the respondent in injunction
matter, i.e., in I.A. No.989 of 2011. The appellant
shall take steps for show cause notice in ordinary
process as well as registered post both within one
week.
Call for the lower Court records
immediately.
After service of notice and receipt of the
lower Court records, the office may place this
injunction application again for final hearing.
Sanjeev/- (Mungeshwar Sahoo,J.)