IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.441 of 2010
RAJ KUMAR PRASAD
Versus
KANHAIYA LAL CHAURASIYA
-----------
2 14.09.2010 Learned counsel for the appellant submits that he
confines this second appeal only with respect to Eviction
Appeal No. 4 of 2010. He is permitted to make necessary
correction in this regard in course of the day. If such
correction is made then office is directed to make a fresh
report.
Heard learned counsel for the appellant. Mr. Ajay
Kumar Sinha, learned counsel appears and submits that he
has filed vakalatnama on behalf of the respondent in this
case on 5.8.2010.
In above view of the matter, learned counsel for
the respondent seeks time for filing a rejoinder to the
interlocutory application.
As prayed, put up this matter on 21.09.2010.
In the meantime, the further proceeding in
Execution Case No. 34 of 1998 pending before the
Execution Munsif, Gaya, shall remain stayed till 21.9.2010.
(Dr. Ravi Ranjan, J.)
Spd/-