IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15583 of 2011
Parman Mahto
Versus
Ramashish Mahto & Ors
----------------------------------
02. 15.09.2011 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 the requisites must be filed within two
weeks. Peremptory.
The petitioner is permitted to make necessary
correction in the array of the parties and also the number of
title appeal in first paragraph of the writ application.
In the meantime, further proceeding in title
appeal no.112 of 1980/7 of 2011 pending in the Court of
Additional District Judge, F.T.C. IV, Jehanabad shall remain
stayed.
Saurabh ( Mungeshwar Sahoo, J.)