Patna High Court – Orders
Basudeo Poddar vs Madhuri Devi &Amp; Ors on 24 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.250 of 2005
BASUDEO PODDAR
Versus
MADHURI DEVI & ORS
-----------
12 24.06.2010 As prayed, two weeks’ time is granted to the
appellant to take steps for fresh service of appeal notice upon
respondent no. 7(ii) on his correct and present address under
ordinary process as well as registered cover with
acknowledgement due, failing which, the memorandum of
appeal shall stand rejected as against him without further
reference to a Bench.
SC ( Dr. Ravi Ranjan, J.)