High Court Patna High Court - Orders

Sri Bindeshwari Prasad Choudhary … vs Smt. Anima Paul &Amp; Ors. on 20 April, 2011

Patna High Court – Orders
Sri Bindeshwari Prasad Choudhary … vs Smt. Anima Paul &Amp; Ors. on 20 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             SA No.438 of 2009
                SRI BINDESHWARI PRASAD CHOUDHARY & ANR.
                                   Versus
                          SMT. ANIMA PAUL & ORS.
                                  -----------

5/ 20.04.2011 I.A. No.9878 of 2010 at Flag ‘A’

Issue notice to the respondents by ordinary

process as also by registered post with A/D to show

cause as to why the reliefs prayed for in the present

interlocutory application be not granted to the

appellants. Requisites for issuance of notices must be

filed within a period of two weeks, failing which the

present interlocutory application shall stand rejected

without further reference to a Bench.

List it under the same heading immediately

either upon service of notice or on appearance of

respondents, whichever is earlier.

In the meantime, status quo as obtaining

today with respect to residential house only, shall be

maintained by the parties.

It is made clear that the execution

proceeding with respect to other properties, if any,

may proceed.

( Birendra Prasad Verma, J.)

Anjani/