IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11137 of 2011
Shiv Narayan Gupta
Versus
Shiv Dutta Sahu @ Shiv Dutta K
-----------
02. 18.07.2011 Issue notice to the respondents in admission
matter to show cause as to why this writ application be not
allowed at the stage of admission itself.
The petitioner shall take steps for notice to
show cause in admission matter in ordinary process on the
respondents within two weeks. Peremptory.
In the meantime, further proceeding in Title
Suit No.5 of 2006 pending in the Court of Subordinate
Judge III, Khagaria shall remain stayed.
Saurabh ( Mungeshwar Sahoo, J.)