IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.327 of 2003
Sk.Khurshed Ali & Anr
Versus
Md.Ismail
-----------
10. 14.07.2011 Put up under the same heading after
two weeks.
The learned counsel for the
respondent submitted that the appellant is
not appearing in the execution case i.e.
Execution Case No.9 of 2003 pending in the
court of learned Subordinate Judge 4th,
Purnea. Therefore, the interim prayer of
the appellant is refused for the time
being. If he has already appeared in the
execution case on the next date the
appellant shall inform the court, so that
prayer regarding passing of interim order
will be considered.
Counter affidavit has been filed by
the respondent after serving a copy on the
appellant.
S.S. (Mungeshwar Sahoo,J.)