IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10599 of 2011
Vishwanath Sah
Versus
Ananat Kumar & Ors
----------------------------------
06. 19.09.2011. Issue notice to the respondents in
admission matter. The petitioner shall take steps
for notice in admission matter on the respondent
No.1 only in ordinary process as well as registered
post with A.D. both for which the requisites must
be filed within one week. Peremptory. Rule
returnable within two months thereafter.
In the meantime, the further proceeding in
Title Suit No.363 of 2004 pending in the Court of
Sub Judge IXth Vaishali at Hajipur shall remain
stayed.
Sanjeev/- (Mungeshwar Sahoo,J.)