IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19032 of 2011
Binod Pathak
Versus
Mithilesh Prasad Singh
-----------
2 03.11.2011 The learned counsel for the petitioner submitted that
only two witnesses have been examined on behalf of the
petitioner and ten witnesses have to be examined but the learned
court below hastily closed the case of the petitioner. According
to the learned counsel, he is ready to get all his witnesses
examined within next three months and is also ready to pay cost.
Issue notice to the respondent in admission matter.
The petitioner shall take steps for notice in admission matter in
ordinary process as well as registered post for which the
necessary requisites must be filed within two weeks peremptory.
In the meantime, further proceeding in Eviction Suit
No. 01 of 2007 pending in the court of learned Sub-Judge, III,
Biharsharif, Nalanda shall remain stayed.
(Mungeshwar Sahoo, J.)
Md. Ibrarul