IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13588 of 2011
Dr.Bishwanath Prasad
Versus
Parmila Devi
----------------------------------
02. 26.08.2011. Heard the learned counsel, Mr. R.K.P.
Singh on behalf of the petitioner and the learned
counsel, Mr. Sanjay Kumar @ Mannu on behalf of
the respondent. Hearing concluded and order is
reserved in admission matter.
It is submitted that in the execution case,
the next date for delivery of possession has been
fixed for 29th August, 2011.
In view of the fact that, I have heard the
parties and order has been reserved, in my
opinion, it is desirable that the executing Court
shall not execute the decree till the order is passed
by me in this application.
Sanjeev/- (Mungeshwar Sahoo,J.)