IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.11152 of 2011
=============================================
Haridwar Sharma & Anr
…. …. Petitioner/s
Versus
Umsehwar Singh & Ors
…. …. Respondent/s
=============================================
2 14-07-2011 Issue notice to the respondents in admission matter to
show cause as to why the writ application be not allowed at the
admission stage itself.
The petitioner shall take steps for show cause notice in
admission matter in ordinary process within two weeks.
Rule returnable two months thereafter.
In the meantime, further proceeding in title suit no.66 of
2002 pending in the Court of Munsif III, Gaya shall remain stayed.
(Mungeshwar Sahoo, J)
Saurabh