IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.411 of 2010
KUMAR RANVIJAY @ ANIL KUMAR
Versus
AMRITA KUMARI @ VIKKI @ BABITA
-----------
5 28.10.2010 Issue notice to the sole respondent as to why appeal be
not admitted or finally disposed of at the stage of admission.
Requisites etc. for notice by ordinary process as well as by
registered cover with A/D must be filed within a week from today,
failing which the appeal shall stand rejected without further
reference to a Bench.
Rule is made returnable within six weeks.
(T. Meena Kumari, J.)
(Shiva Kirti Singh, J.)
Abhay Kumar