IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.204 of 2010
RAM DEYAL RAI
Versus
RAM CHANDRA RAI
-----------
2/ 02-12-2010 Issue notice to the sole opposite party to show
cause as to why the reliefs sought for in this application
be not granted to the petitioner. Notice will go both under
ordinary process as well as by registered post with A/D,
for which requisite etc. must be filed within a week,
failing which this application shall stand rejected without
further reference to a Bench.
During the pendency of the present
application, hearing of Title Appeal No. 18 of 1994,
pending in the court of learned A.D.J., F.T.C. III,
Sitamarhi, may proceed, but the final judgment shall not
be pronounced.
BTiwary/ (Birendra Prasad Verma, J.)