High Court Patna High Court - Orders

Vijay Narain Sonawala vs Sanjay Kumar Sonawala &Amp; Ors on 8 April, 2011

Patna High Court – Orders
Vijay Narain Sonawala vs Sanjay Kumar Sonawala &Amp; Ors on 8 April, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                        C.R. No.827 of 2010
                    VIJAY NARAIN SONAWALA
                               Versus
                SANJAY KUMAR SONAWALA & ORS
                              -----------

4/ 08.04.2011 I.A. No.10611 of 2010

Issue notice to opposite parties by

ordinary process as also by registered post with A/D

in the present interlocutory application, as also in

the main Civil Revision application to show cause as

to why the reliefs prayed for be not granted to the

petitioner. Requisites for issuance of notices must

be filed within a period of one week, failing either of

which Interlocutory Application and the Civil

Revision application 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 opposite parties, whichever is earlier.

( Birendra Prasad Verma, J.)

Anjani/