High Court Patna High Court - Orders

Lallan Prasad &Amp; Anr vs Most.Girija Devi &Amp; Ors on 9 December, 2010

Patna High Court – Orders
Lallan Prasad &Amp; Anr vs Most.Girija Devi &Amp; Ors on 9 December, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.7351 of 2010
                         LALLAN PRASAD & ANR
                                 Versus
                        MOST.GIRIJA DEVI & ORS
                                -----------

02. 09.12.2010 Issue notice to Opposite party nos. 1 to 9

under ordinary process as well as registered cover with

A.D. for which requisites etc. must be filed within 10

days, failing which the application shall stands

rejected without further reference to a Bench.

Liberty is also granted to serve notice along

with copies of the application on the counsel

representing the respondents in Title Suit No. 14 of

2004 pending before Civil Sub Judge-II, Buxar. Let an

affidavit be then filed enclosing proof of service.

Pending disposal of this application further

proceeding in Title Suit No. 14 of 2004 pending before

the Civil Sub-Judge-III, Buxar shall remain stayed.

List after report of service by either mode or

filing of such affidavit.

        P.K.                                             ( Navin Sinha, J.)