IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14166 of 2011
Most.Dhanwantti Kunwar
Versus
Dukhi Singh & Ors
----------------------------------
03. 09.09.2011. Issue notice to the respondents in
admission matter. The petitioner shall take steps
for notice in admission matter in ordinary process
as well as registered post both for which the
requisites must be filed within two weeks.
Peremptory.
In the meantime, the operation of the
impugned order dated 01.04.2011 passed by
Permanent Lok Adalat, Kaimur at Bhabhua in Misc.
case No.7 of 2005 shall remain stayed.
Sanjeev/- (Mungeshwar Sahoo,J.)