IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.763 of 2010
CHUNCHUN PRASAD SINGH
Versus
SURENDRA PRASAD SINGH
-----------
3 03.11.2010 Issue notice to the opposite party under
ordinary process as well as registered cover with A/D to
show cause as to why this application be not admitted for
hearing or disposed of at the stage of admission itself for
which requisites etc. must be filed within two weeks,
failing which this application shall stand rejected without
further reference to a Bench.
Call for lower court records.
Put up this matter under the same heading
immediately after service of notice upon the opposite
party.
Spd/- ( Dr. Ravi Ranjan, J.)