Patna High Court – Orders
Bijali Devi vs Union Of India on 29 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.552 of 2009
BIJALI DEVI
Versus
UNION OF INDIA
-----------
6. 29.06.2010 From a perusal of the affidavit, it appears that the
respondent has already appeared and filed counter affidavit.
Therefore, the appellant is not required to file the requisites
for notice.
S.S. ( Mungeshwar Sahoo, J. )