Patna High Court – Orders
Tarkeshwar Prasad vs The State Of Bihar & Ors on 23 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9291 of 2011
TARKESHWAR PRASAD
Versus
THE STATE OF BIHAR & ORS
-----------
02. 23.06.2011 Issue notice to the respondent nos.3 to 15 in
admission matter. The petitioner shall take steps for
notice in admission matter on the said respondent nos.3
to 15 in ordinary process within two weeks. In the
meantime, the Execution Case No.13 of 2010 pending
in the Court of Execution Munsif, Ara shall remain
stayed. Rule returnable within two months.
Saurabh ( Mungeshwar Sahoo, J.)