High Court Patna High Court - Orders

Ram Briksha Sah vs Munar Sah on 13 April, 2011

Patna High Court – Orders
Ram Briksha Sah vs Munar Sah on 13 April, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                        SA No.414 of 2010
                       RAM BRIKSHA SAH
                             Versus
                          MUNAR SAH
                            -----------

4/ 13.04.2011 I.A. No. 199 of 2011
&
I.A. No. 10354 of 2010

Issue notice to respondent by ordinary

process as also by registered post with A/D to

show cause as to why the reliefs prayed for in

these two interlocutory applications be not granted

to the appellant. Requisites for issuance of notices

must be filed within one week, failing which the

present interlocutory application shall stand

rejected without further reference to a Bench.

List these interlocutory applications after

service of notice or on appearance of sole

respondent, whichever is earlier.

( Birendra Prasad Verma, J.)

Anjani/