IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.114 of 2009
AMARAPALI DEVI
Versus
JAIRAM CHOUBEY
-----------
10 2.11.2010 Issue notice to the sole respondent as to
why this appeal be not admitted or finally disposed of at
the stage of admission itself. Requisites by ordinary
process must be filed within two weeks failing which
this appeal shall stand rejected without further reference
to the Bench.
Put up after service of notice.
(T. Meena Kumari, J.)
(Shiva Kirti Singh, J.)
sk