IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.160 of 2011
Vijay Prasad
Versus
Munna Prasad & Ors
-----------
3. 29.6.2011. I.A. No.2468 of 2011
Issue notice to the respondents both under ordinary
process as well as registered cover for which requisites etc. must be
filed within one week failing which this application shall stand
rejected without further reference to a Bench.
In the meantime, status quo, as existing today, shall be
maintained.
It is made clear that the appellant, in the meantime, shall
regularly pay current rent within fifteen days of every next month
and shall also make payment arrears of rent, if any. In case there
would be failure in making payment of current rent and/or arrears of
rent then in that situation order of status quo would automatically be
vacated.
Md.S. ( Ashwani Kumar Singh, J.)