IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16294 of 2011
Sant Kumar Singh & Anr
Versus
Pushpa Devi & Ors
----------------------------------
4. 08.11.2011 The learned counsel for the petitioners
submitted that the petitioner is ready to compensate
the respondents by paying cost and also is ready to
conclude the evidence within the period specified by the
Court because the documents which the petitioner
wants to prove are essential documents for just
decision of the suit and, therefore, he is interested in
only proving those documents.
In view of the above submission of the learned
counsel for the petitioner issue notice to the respondents
in admission matter. The petitioners shall take steps for
notice in admission matter in ordinary process only for
which the necessary requisites must be filed within three
weeks. Peremptory.
In the meantime, further proceedings in Title
Suit No. 187 of 2004/ 122 of 2004 pending in the court
of Sub Judge-II, Bhabhua shall remain stayed.
S.S. (Mungeshwar Sahoo, J.)