Patna High Court – Orders
Smt.Shanti Singh & Anr vs Smt.Sharda Singh @ Smt.Sharda on 26 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4898 of 2011
Smt.Shanti Singh & Anr
Versus
Smt.Sharda Singh @ Smt.Sharda
2 26.8.2011
Issue notice to sole Respondent under ordinary
process, requisites for which must be filed within a week, failing
which this application shall stand rejected without further
reference to a Bench.
Put up on service of notice within top ten cases.
KHAN ( S.P. Singh,J)