IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.31 of 2011
SOM NATH MUKHERJEE
Versus
AWDHESH KUMAR SINHA
-----------
2/ 08.04.2011 I.A. No. 1323 of 2011
Issue notice to the opposite party 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 week, failing
either of which Interlocutory Application and the
Civil Revision application shall stand rejected
without further reference to a Bench.
( Birendra Prasad Verma, J.)
Anjani/