IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10829 of 2011
Eshamul Haque
Versus
Suresh Sah
----------------------------------
3. 13.10.2011 The learned counsel for the petitioner is
present. It appears that earlier notices were issued on
the respondent who has also appeared by filing
vakalatnama. Today when the case is called out for
admission nobody appeared on behalf of the
respondents. Therefore, put up on 20th October 2011. It
is made clear that if on that day the respondent will not
appear then also this writ application shall be heard in
admission matter and will be finally disposed of.
S.S. (Mungeshwar Sahoo, J.)