IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15187 of 2011
Mohan Mahto
Versus
Pramod Mahto & Anr
----------------------------------
2. 12.09.2011 Issue notice to the respondents in admission
matter. The petitioner shall take steps for notice in
admission matter on respondent No.1 only as
respondent No.2 was the plaintiff in the court below.
The petitioner shall file requisites for issuance of notice
in admission matter in ordinary process as well as
registered post both within ten days. Peremptory.
In the meantime, further proceeding in Title
Suit No. 5 of 2007/ 207 of 2009 pending in the court of
Sub Judge-3rd Aurangabad shall remain stayed.
S.S. (Mungeshwar Sahoo,J.)