High Court Patna High Court - Orders

Anup Prasad vs Renu Devi @ Rani on 25 February, 2011

Patna High Court – Orders
Anup Prasad vs Renu Devi @ Rani on 25 February, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                         MA No.652 of 2010
                          ANUP PRASAD
                              Versus
                        RENU DEVI @ RANI
                             -----------

03/ 25-Feb-2011 Issue notice to the sole respondent in the

limitation matter as well as in the appeal for which

requisites for notice by ordinary process must be filed

within 10 days failing which this appeal as against sole

respondent shall stand dismissed without further

reference to the Bench.

Let this matter be listed after service of notice to

the sole respondent under the heading order 41 Rule 11

C.P.C.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
perwez