High Court Patna High Court - Orders

Bijendra Puri @ Bijendra Bharati @ … vs Smt. Shail Bharati on 27 July, 2010

Patna High Court – Orders
Bijendra Puri @ Bijendra Bharati @ … vs Smt. Shail Bharati on 27 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MA No.420 of 2010
                     BIJENDRA PURI @ BIJENDRA BHARATI @ VIJENDRA PURI @
                     VIJENDRA.......................................... appellant
                                  Versus
                     SMT. SHAIL BHARATI............................ respondent
                                             -----------

2 27-7-2010 Issue notice to the sole respondent at her present address by

ordinary process for which requisite must be filed within a week, failing

which the memorandum of the appeal shall stand dismissed without

further reference to a Bench.

Rule is made returnable within eight weeks.

Put up after service of notice.

( Shiva Kirti Singh, J.)

( B.P. Verma, J)
Naresh