Patna High Court – Orders
Maharth Dhaneshwar Sing vs Sati Kumar on 9 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.48 of 1989
MAHARTH DHANESHWAR SINGH
Versus
SATI KUMAR
-----------
12/ 09.02.2011 Let fresh service of notice of
appeal on respondent nos. 1, 2, and 3 be
issued both under ordinary process as well as
and under registered cover with A/D for which
requisites etc., must be filed within a
period of two weeks from today, failing which
this appeal as against them shall stand
rejected without further reference to a
Bench.
List this case immediately after
service of notice.
Ranjan (Mihir Kumar Jha,J)