High Court Patna High Court - Orders

Ram Deyal Rai vs Ram Chandra Rai on 2 December, 2010

Patna High Court – Orders
Ram Deyal Rai vs Ram Chandra Rai on 2 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 C.R. No.204 of 2010
                                   RAM DEYAL RAI
                                          Versus
                                 RAM CHANDRA RAI
                                       -----------

2/ 02-12-2010 Issue notice to the sole opposite party to show

cause as to why the reliefs sought for in this application

be not granted to the petitioner. Notice will go both under

ordinary process as well as by registered post with A/D,

for which requisite etc. must be filed within a week,

failing which this application shall stand rejected without

further reference to a Bench.

During the pendency of the present

application, hearing of Title Appeal No. 18 of 1994,

pending in the court of learned A.D.J., F.T.C. III,

Sitamarhi, may proceed, but the final judgment shall not

be pronounced.

BTiwary/ (Birendra Prasad Verma, J.)