Patna High Court – Orders
Pinky Kumari vs Amol Kumar Sahay on 24 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.797 of 2009
PINKY KUMARI
Versus
AMOL KUMAR SAHAY
-----------
8 24.01.2011 As prayed, one week’s time is granted to the
appellant to take steps for fresh service of notice by
registered cover with acknowledgement due upon the sole
respondent at his correct and present address at Hajipur,
failing which the memorandum of appeal shall stand
rejected without further reference to a Bench.
(Shiva Kirti Singh, J.)
(Dr. Ravi Ranjan, J.)
SC