IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.206 of 2006
SRI AMARENDRA PRASAD & ORS
Versus
RAKESH KUMAR & ORS
-----------
10. 30.11.2010. Heard the parties.
The appellant has filed this Interlocutory
Application no.9457 of 2010 praying for restraining
the respondent No. 1 and 4 from selling the trees.
So far respondent No.1 is concerned, he has
appeared and filed counter affidavit to the
injunction application. Nobody appears on behalf
of the respondent No.4. Issue notice to the
respondent No.4 in injunction matter. The
appellant shall take steps for notice in injunction
matter to the respondent No.4 in ordinary process
within two weeks.
After service of notice on respondent No.4,
the application may be listed under the heading for
Orders on Petition. The office may proceed to
make the Appeal ready for admission and if it is
ready for admission, formal order be passed
admitting the Appeal.
Sanjeev/- (Mungeshwar Sahoo,J.)