IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.50 of 2007
Akhtari Begum
Versus
Maqsoodan Khatoon & Ors
-----------
06/ 14.09.2011 In view of the fact that this Court
has restored Civil Review No. 50 of 2007
today in view of the specific assertion of
the learned counsel for the petitioner that
the order of this Court dated 10.07.2008
has been complied by the petitioner by
filing process both under ordinary process
as well as under registered post, this
Court would direct that immediate steps may
be taken for service of notice on Opposite
Party Nos. 1 to 17 under the manner
indicated in the order of this Court dated
10.07.2008.
List this case before an
appropriate bench after obtaining
permission of Hon'ble the Chief Justice,
immediately after service of notice on
Opposite Party Nos. 1 to 17 is complete.
Ranjan (Mihir Kumar Jha, J.)