IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15385 of 2011
Jharilal Rai & Ors
Versus
Shri Bindeshwar Rai & Ors
----------------------------------
02. 13.09.2011 The learned counsel for the petitioners
permitted to correct the provision of law.
Issue notice to the respondent nos.1 to 3 only
in admission matter. The petitioners shall take steps for
notice in ordinary process as well as registered post for
which the requisites must be filed within two weeks.
Peremptory.
In the meantime, further proceeding in title
suit no.410 of 2008 pending in the Court of Sub Judge IX,
Muzaffarpur shall remain stayed.
Saurabh ( Mungeshwar Sahoo, J.)