Patna High Court – Orders
Vinod Kumar vs Indu Kumari on 2 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.892 of 2010
VINOD KUMAR
Versus
INDU KUMARI
-----------
3. 2.12.2010. Issue notice to the respondent in the limitation
matter as well as in the appeal, for which requisites under
ordinary process must be filed within one week, failing which
this appeal shall stand dismissed without further reference to a
Bench.
Rule is made returnable within eight weeks.
( Shiva Kirti Singh, J)
( Dr. Ravi Ranjan, J)
P.S.