High Court Patna High Court - Orders

Mukesh Kumar Srivastava &Amp; … vs Bhola Prasad &Amp; Ors. on 28 January, 2011

Patna High Court – Orders
Mukesh Kumar Srivastava &Amp; … vs Bhola Prasad &Amp; Ors. on 28 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.537 of 2010
                         MUKESH KUMAR SRIVASTAVA & ORS.
                                           Versus
                                BHOLA PRASAD & ORS.
                                        -----------

2/ 28-01-2011 Issue notices to the opposite parties in I.A. No.

10015 of 2010 as also in the main civil revision application

to show cause as to why the relief sought for in the

interlocutory application as also in the main matter be not

granted to the petitioners, for which requisite etc. by

ordinary process as also by registered post with A/D must

be filed within one week, failing which the present civil

revision shall stand rejected without further reference to a

Bench.

Until service of notice or till appearance of

opposite parties, whichever is earlier, further proceeding in

Title Suit No.64 of 2008, pending in the court of Munsif-3rd

court, Ara at Bhojpur, shall remain stayed.

( Birendra Prasad Verma, J.)
BTiwary/