IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.16730 of 2011
Smt.Chandtara Devi & Ors
Versus
Md.Faruque Sah & Ors
----------------------------------
3. 03.11.2011 The learned counsel Mr. Sunil Kumar Singh
filed vakalatnama on behalf of respondent Nos. 2 and
14.
Issue notice to the respondent Nos.1, 3 to 13
only in admission matter. The petitioners shall take steps
for notice in admission matter in ordinary process for
which the necessary requisites must be filed within two
weeks. Peremptory.
The learned counsel for the petitioners
undertakes to serve a copy of the brief on the learned
counsel appearing on behalf of respondent Nos. 2 and
14 within the said period.
S.S. (Mungeshwar Sahoo, J.)