IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.204 of 2011
DR. MD. ASLAM
Versus
SONIJ @ SONI
-----------
2 17.3.2011 Issue notice in the limitation matter as well
as in the appeal for which requisites by ordinary process
must be filed within ten days failing which the memo of
appeal shall stand rejected without further reference to
the Bench.
After notice, the matter should be listed
under the heading ‘for hearing under Order 41 Rule 11
CPC’ along with limitation matter.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
sk