IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.202 of 2007
RAJEEV KUMAR SINGH & ANR
Versus
SMT.DURGA DEVI @ DURGABATI DEV
-----------
14/ 08.04.2011 I.A. No. 1307 of 2011
The present interlocutory application has
been filed for enlargement of time for depositing
the requisite amount of cost for publication of
notice in daily Hindi newspaper “Dainik Jagran” as
per order dated 20.01.2011.
For the reasons disclosed, the present
interlocutory application is allowed. The time for
depositing the requisite cost for substituted
service of notice by publication of
advertisement/notice in daily Hindi newspaper
“Dainik Jagaran” is extended by 15th April 2011,
failing which the Civil Revision application shall
stand rejected without further reference to a
Bench.
( Birendra Prasad Verma, J.)
Anjani/