IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17438 of 2011
Narendra Choudhary
Versus
Amrendra Choudhary & Anr
----------------------------------
2. 30.09.2011 The learned counsel for the petitioner
submitted that although the petitioner filed objection to
the Pleader Commissioner’s report but the learned court
below without considering and disposing of the
objection to the Pleader Commissioner’s report
confirmed the report and directed to prepare final
decree.
Issue notice to the respondents in admission
matter. The petitioner shall take steps for notice in
admission matter in ordinary process and registered
post both for which necessary requisites must be filed
within two weeks after Pooja holiday. Peremptory.
S.S. (Mungeshwar Sahoo,J.)