IN THE HIGH COURT OF JUDICATURE AT PATNA
C.W.J.C. No.10709 of 2011
TANNU PRASAD & ANR
Versus
BHAYA LAL BASAK & ORS
02. 11.07.2011. Issue notice to the respondents in admission matter
to show cause as to why this writ application be not allowed
at the stage of admission itself.
The petitioner shall take steps for notice in
admission matter in ordinary process and registered post
both within two weeks. Peremptory.
In the meantime, the further proceeding in Title
Suit No.31 of 1988 pending in the Court of Munsif II,
Kishanganj shall remain stayed.
Saurabh (Mungeshwar Sahoo,J.)