IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.76 of 2009
BINOD SAO
Versus
BABITA DEVI
-----------
04 08.10.2010 Learned counsel appearing in support of the application
draws attention of the Court to averments made in paragraph nos. 7
and 8.
Let notice in the admission matter be issued to opposite
party under ordinary process as well as registered cover with A/D for
which requisites etc. must be filed within three weeks failing which
this application as against the concerned opposite party shall stand
rejected without further reference to a Bench.
Sym ( Kishore K. Mandal, J.)