IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.19739 of 2011
Tilakchari Shaw @ Tilak Dhari Sao & Ors
Versus
The State Of Bihar & Ors
----------------------------------
02. 16.11.2011 Respondent nos.1 and 2 are appearing
through Smt. Sanjana, A.C. to AAG 13.
Issue notice to the respondent no.3 only in
admission matter. The petitioner shall take steps for
notice in admission matter in ordinary process for which
the necessary requisites must be filed within three
weeks. Peremptory.
In the meantime, further proceeding in Title
Suit No.57 of 1993 pending in the Court of Munsif II,
Munger shall remain stayed.
Saurabh (Mungeshwar Sahoo, J.)