Patna High Court – Orders
Jang Bahadur Sahni &Amp; Anr. vs Jagan Sahni &Amp; Anr. on 24 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.546 of 2010
JANG BAHADUR SAHNI & ANR.
Versus
JAGAN SAHNI & ANR.
-----------
5 24.11.2010 As prayed, two weeks’ time is granted to the
petitioners to take steps for fresh service of notice upon
opposite party no. 2 under registered cover with
acknowledgment due on his correct and present address,
failing which, this civil revision shall stand rejected without
further reference to a Bench.
SC (Dr. Ravi Ranjan, J.)