IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.37 of 2010
POONAM PANDEY
Versus
TRIPURARI PANDEY
-----------
6 27-01-2011 Inspite of notice nobody has appeared on
behalf of respondent.
This appeal is admitted for hearing. Call for
lower court records.
Issue fresh notice in the hearing matter upon
sole respondent for which requisites etc. by court process
must be filed within one week failing which this appeal
as against concerned respondent shall stand dismissed
without further reference to a Bench.
Notices talbana etc. should go through the
Principal Judge, Family Court, Sasaram, Rohtas as
ordered earlier.
(Shiva Kirti Singh, J.)
(Dr. Ravi Ranjan, J.)
BKS/-