IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7685 of 2010
OMKARNATH SINGH & ANR
Versus
SMT.INDRAWATI DEVI & ORS
-----------
02/ 22.06.2010 Heard learned for the petitioners and learned counsel
for the State and its authorities (respondent nos.14 and 15) in the
writ matter as well as in I.A. No.4610 of 2010.
Issue notice to the respondent nos.1 to 13 in the writ
matter as well as in the aforesaid I.A. No.4610 of 2010 by
ordinary process for which Talbana must be filed by the
petitioners within one week, failing which the writ petition as
against them or the aforesaid interlocutory application as the case
may be shall stand rejected without further reference to a Bench.
During the pendency of this writ petition, let further
proceeding of Execution Case No.15 of 2008 pending before
Munsif, 1st, Ara remain stayed.
harish/ ( S. N. Hussain, J. )