Patna High Court – Orders
Nawal Sah vs Amit Bahadur Singh on 4 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.910 of 2009
NAWAL SAH
Versus
AMIT BAHADUR SINGH
-----------
3. 4.11.2010. Heard learned counsel for the petitioner.
Issue notice to the opposite party under ordinary
process as well as registered cover with A/D at the original
address and under registered cover with A/D at the present
address to show cause as to why this Civil Revision be not
admitted for hearing or disposed of at the stage of admission
itself, for which requisites etc. must be filed within two
weeks, failing which this Civil Revision shall stand rejected
without further reference to a Bench
( Dr. Ravi Ranjan, J)
P.S.