IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.779 of 2010
DR. JITENDRA NARAYAN & ANR.
Versus
SRIMATI VANI VERMA
-----------
2. 3.11.2010. Heard learned counsel for the petitioners.
Issue notice to the opposite party under ordinary
process as well as registered cover with A/D to show
cause as to why this Civil Revision be not admitted for
hearing or disposed of at the stage of admission itself, for
which requisites etc. must be filed within one week, failing
which this Civil Revision shall stand rejected without
further reference to a Bench.
Call for the lower court records.
( Dr. Ravi Ranjan, J)
P.S.