IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15670 of 2011
Smt.Lalita Singh @ Lalita Sinha
Versus
Smt.Sarita Chaudhari
----------------------------------
02. 15.09.2011 The learned counsel for the petitioner submitted
that in view of the decision reported in 1987 P.L.J.R. 724
Division Bench, the learned Court below could not have
stayed the further proceeding of the eviction suit on the
ground of pendency of the suit for specific performance.
Issue notice to the respondent in admission.
The petitioner shall file the requisites for issuance of notice
in ordinary process as well as registered post both within
10 days. Peremptory.
In the meantime, the operation of the impugned
order dated 12.07.2010 passed by Sub Judge IXth,
Muzaffarpur in Eviction suit No.8 of 2008 shall remained
stayed.
Sanjeev/- ( Mungeshwar Sahoo, J.)