High Court Patna High Court - Orders

Raghunandan Thakur vs Smt.Shailbala Shahi &Amp; Ors on 8 July, 2010

Patna High Court – Orders
Raghunandan Thakur vs Smt.Shailbala Shahi &Amp; Ors on 8 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                               C.R. No.2141 of 2007
                            RAGHUNANDAN THAKUR
                                        Versus
                         SMT.SHAILBALA SHAHI & ORS
                                      -----------

3 08.07.2010 As prayed, two weeks’ time is granted to the

petitioner to take steps for fresh service of notice upon the

opposite parties under ordinary process as well as registered

cover with acknowledgement due on their correct and present

address, failing which, this civil revision shall stand rejected

without further reference to a Bench.

Put up this case for admission immediately after

service of notices upon the opposite parties.

       SC                             ( Dr. Ravi Ranjan, J.)