High Court Patna High Court - Orders

Krishna Bihari Pandey &Amp; Anr. vs Sashi Bhushan Pandey &Amp; Anr. on 8 April, 2011

Patna High Court – Orders
Krishna Bihari Pandey &Amp; Anr. vs Sashi Bhushan Pandey &Amp; Anr. on 8 April, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                       C.R. No.527 of 2010
                 KRISHNA BIHARI PANDEY & ANR.
                              Versus
                 SASHI BHUSHAN PANDEY & ANR.
                             -----------

5/ 08.04.2011 I.A. No. 6251 of 2010

In view of order dated 05.08.2010, this

interlocutory application is required to be

considered at the time of admission of the main

Civil Revision application.

Learned counsels for the parties have

also agreed that the matter may be taken up and

considered at the time of admission of the Civil

Revision application. It is ordered accordingly.

If the Civil Revision application is free

from all the defects, then list it under the heading

for admission in the next week.

( Birendra Prasad Verma, J.)

Anjani/