IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.154 of 2010
Smt. Kanti Devi & Ors.
Versus
Sri Mahendra Rai & Ors.
-----------
04. 29.06.2011 Heard the learned counsel for the appellants
on I.A. No.10505 of 2010.
This is a limitation application. Issue notice
to the respondents in limitation matter to show cause
as to why the limitation in filing the appeal be not
condoned.
The appellants shall take steps for show
cause notice on the respondents in ordinary process
within two weeks. Peremptory.
Saurabh ( Mungeshwar Sahoo, J.)