High Court Patna High Court - Orders

Suresh Ram vs Deonandan Pd. on 24 October, 2011

Patna High Court – Orders
Suresh Ram vs Deonandan Pd. on 24 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      First Appeal No.79 of 2011
                                                Suresh Ram
                                                   Versus
                                             Deonandan Pd.
                                      ----------------------------------

03. 24.10.2011. Heard the learned counsel for the appellant on

I.A. No.6386 of 2011.

This is an application under Order 41 Rule 5 of

the C.P.C. which has been filed for stay of further

proceeding in Execution Case No.3 of 2011 pending in

the Court of Sub Judge I, Danapur.

The learned counsel for the appellant

submitted that the suit property is residential building

wherein the appellant is residing with his family

members. If during the pendency of the appeal the

appellant will be dispossessed, the appellant shall suffer

serious loss and irreparable injury.

Issue notice to the respondent in stay matter

in ordinary process as well as registered post both for

which the appellant shall file the requisites within 14th

of November, 2011. Peremptory.

In the meantime, further proceeding in

Execution Case No.3 of 2011 pending in the Court of

Sub Judge I, Danapur shall remain stayed.

Saurabh                                              (Mungeshwar Sahoo,J.)