IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.544 of 2010
SUMESHWAR CHAUDHUR & ORS.
Versus
THE STATE OF BIHAR & ANR.
-----------
05/ 06.08.2010 Admit.
Call for the Lower Court Records from the
court of learned 3rd Additional District Judge, Gopalganj
in connection with Probate Case No. 05 of 2001 / 07 of
2009.
Issue notice to the respondents in the appeal as
well as injunction matter through ordinary process as well
as registered cover with A/D for which requites etc. must
be filed within a week, failing which the appeal shall stand
dismissed without further reference to a Bench.
Put up this appeal after four weeks for hearing
on the injunction petition after receipt of report of service
of notice.
Kundan (Gopal Prasad, J.)