High Court Patna High Court - Orders

Nirmala Devi &Amp; Ors. vs Raj Kumari &Amp; Ors. on 7 April, 2011

Patna High Court – Orders
Nirmala Devi &Amp; Ors. vs Raj Kumari &Amp; Ors. on 7 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            C.R. No.773 of 2010
                           NIRMALA DEVI & ORS.
                                   Versus
                            RAJ KUMARI & ORS.
                                  -----------

3/ 07.04.2011 I.A. No. 804 of 2011

Issue notice to opposite parties by

ordinary process as also by registered post with A/D

in the present interlocutory application, as also in

the main Civil Revision matter to show cause as to

why the reliefs prayed for on behalf of the

petitioners be not granted to them. Requisites for

issuance of notices must be filed within a period of

one week, failing either of which Interlocutory

Application and the Civil Revision application shall

stand rejected without further reference to a Bench.

List this matter immediately after service

of notice or on appearance of opposite parties,

whichever is earlier.

In the meantime, status quo, as obtaining

today shall be maintained by the parties with

respect to properties under dispute in the present

proceeding.

( Birendra Prasad Verma, J.)
Anjani/
2