High Court Patna High Court - Orders

Gauri Charan Mandal vs Upendra Narayan Mukhiya on 30 November, 2010

Patna High Court – Orders
Gauri Charan Mandal vs Upendra Narayan Mukhiya on 30 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 SA No.55 of 2009
                              GAURI CHARAN MANDAL
                                        Versus
                           UPENDRA NARAYAN MUKHIYA
                                      -----------

5 30.11.2010 Issue notice to the sole respondent in the

limitation matter to show cause as to why the prayer

made in the interlocutory application for condonation of

delay of one year, three months and twenty six days in

presenting the second appeal before this court, be not

allowed. Notice will go by ordinary process as well as

under registered post with A/D for which requisites etc.

must be filed within ten days, failing which the memo of

appeal shall stand rejected without further reference to a

Bench.

List this matter under the same heading

immediately after service of notice or on appearance of

sole respondent, whichever is earlier.

(Birendra Prasad Verma, J.)

Rahman/