IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12832 of 2011
Madan Sah
Versus
The State Of Bihar & Ors
----------------------------------
2. 09.08.2011 The learned counsel Mr. Shiv Kumar, AC to GA
7 submitted that he is appearing on behalf of
respondent Nos. 1 and 2.
Issue notice to respondent No.3 in admission
matter.
The learned counsel for the petitioner shall
take steps for notice in admission matter in ordinary
process as well as registered post on respondent No.3
for which requisites must be filed within one week.
Peremptory.
In the meantime, further proceedings in Title
Suit No. 29 of 1998 pending in the court of Additional
Munsif-1, Kaimur (Bhabhua) shall remain stayed.
S.S. (Mungeshwar Sahoo,J.)