IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.22 of 2009
JAIMALA KUMARI SINHA & ANR.
Versus
JAI SHREE DEVI & ORS.
****
/12/ 15.09.2010 Heard.
Admit.
Call for the lower Court’s record of T.S. No. 4 of
1997 from the Court of the Additional District Judge, Fast
Track Court, VI, Munger.
Issue notice to the respondents to show cause why
the relief prayed for by the appellant be not allowed. The
notice will go under registered cover with A/D as well as
under ordinary process for which one week’s time is
allowed.
The rule is made returnable within six weeks.
(Gopal Prasad, J. )
S.A.