IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.705 of 2009
RAJIV MOUAR
Versus
APESTOLIC CARMEL & ANR.
-----------
11. 25. 10. 2010. Heard.
Learned counsel for the appellant however,
prayed for injunction.
Learned counsel for the respondents however,
contends that since during the argument some of the
points raised which requires lower court record and
hence learned counsel for respondent no. 1 and 2
submitted that he is ready to bear the special
messenger cost for calling the lower court record.
Call for lower court record of Miscellaneous
Appeal No. 22/09 and Title Suit No. 309 of 2008
through special messenger at the cost of respondent
and the appeal be fixed for hearing on 02. 11. 2010.
In the meantime, order of status quo shall
maintain till 2nd November, 2010.
Respondent No. 1 and 2 shall deposit special
messenger cost by 27th October, 2010.
Put up on 2nd November, 2010, under the
heading for hearing at the top of the list.
m.p. ( Gopal Prasad, J.)
2