IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.652 of 2010
ANUP PRASAD
Versus
RENU DEVI @ RANI
-----------
03/ 25-Feb-2011 Issue notice to the sole respondent in the
limitation matter as well as in the appeal for which
requisites for notice by ordinary process must be filed
within 10 days failing which this appeal as against sole
respondent shall stand dismissed without further
reference to the Bench.
Let this matter be listed after service of notice to
the sole respondent under the heading order 41 Rule 11
C.P.C.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
perwez