High Court Patna High Court - Orders

Kameshwar Rai @ Satha & Anr vs Suraj Rai & Ors on 18 November, 2011

Patna High Court – Orders
Kameshwar Rai @ Satha & Anr vs Suraj Rai & Ors on 18 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.20036 of 2010
                               Kameshwar Rai @ Satha & Anr
                                          Versus
                                    Suraj Rai & Ors
                           ----------------------------------

4. 18.11.2011. Heard Mr. Anis Akhar, learned counsel

appearing on behalf of the petitioner.

The petitioner is aggrieved by the order

dated 24.2.2010 passed in T.S.No.567 of 2005 by Sri

O.P.Singh, Sub Judge, VIII, Muzaffarpur, whereby

petition filed on 14.12.2009 by this petitioner

along with others with a prayer to recall the order

posting the suit for ex parte hearing and for grant

of permission to file written statement, has been

rejected.

Issue notice to the respondents for which

requisite etc. under ordinary course as well as by

registered post may be filed within one week failing

which this writ petition shall stand dismissed

without further reference to the bench.

Put up after service of notice.

Until further orders of this court, further

proceedings in T.S.No.567 of 2005 pending before Sri

O.P. Singh, Sub Judge, VIII, Muzaffarpur shall

remain stayed.

ahk
(Jyoti Saran, J.)