IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.19699 of 2011
Surendra Kumar Chaudhary
Versus
Satya Narayan Prasad Jaiswal &
----------------------------------
02. 16.11.2011 The learned counsel for the petitioner
submitted that the petitioner is purchaser of the suit
premises from the daughter of plaintiff and the plaintiff
has got no objection if the petitioner is added as co-
plaintiff.
Issue notice to the respondents in admission
matter. The petitioner shall take steps for notice in
admission matter in ordinary process as well as
registered post for which the necessary requisites must
be filed within two weeks. Peremptory.
In the meantime, further proceedings in
Eviction Suit No.3 of 2010 pending in the court of
Munsif-2nd, Vaishali at Hajipur shall remain stayed.
S.S. (Mungeshwar Sahoo,J.)