IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16148 of 2011
Manju Devi & Ors
Versus
Naresh Kumar Gupta & Ors
-----------
02. 22.09.2011 The learned senior counsel, Mr. T.N.Maitin
submitted that the counter-claim has already been made in
the written statement itself and the required Court fee has
also been paid and the petitioners have already adduced
evidence also and in support of this counter-claim and they
will not lead evidence further but then the Court below
refused to decide the counter-claim.
Issue notice to the respondent nos.1 to 12 only
in admission matter. The petitioner shall take steps for
notice in admission matter in ordinary process for which
the requisites must be filed within one week after Durga
Puja holidays. Peremptory.
In the meantime, the judgment may not be
pronounced.
Saurabh ( Mungeshwar Sahoo, J.)