Patna High Court – Orders
Ajay Kumar Gupta vs Pankaj Kumar Gupta &Amp; Ors. on 2 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4027 of 2009
AJAY KUMAR GUPTA
Versus
PANKAJ KUMAR GUPTA & ORS.
-----------
4. 02.02.2011 No one appears for the petitioner. However, two
weeks’ time is allowed to learned counsel for the petitioner
to take steps for fresh service of notice on opposite party
Nos. 5,6 & 7 under ordinary process at their correct present
address in the limitation matter, failing which the limitation
petition shall stand rejected without further reference to a
Bench.
(Ramesh Kumar Datta,J.)
Spal/