IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.263 of 2010
ASHA DEVI
Versus
AJAY KUMAR LAL
3 05.07.2010
Issue notice to the opposite party on the point
of limitation as well as to show cause as to why this appeal
be not heard and disposed of at the admission stage itself.
Requisites by both means, under ordinary
process as well as under registered post with
acknowledgement due, must be filed within one week from
today, failing which the memorandum of appeal shall stand
rejected without further reference to Bench.
(Akhilesh Chandra, J.)
AAhmad