IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.727 of 2010
LALLAN SINGH & ORS.
Versus
BINOD SHANKAR SINGH & ORS.
-----------
2. 26. 10. 2010. Heard.
Admit.
Issue notice to opposite party-respondents.
Requisites etc. both under ordinary process as well as
registered cover must be filed within two weeks, failing
which this miscellaneous appeal shall stand rejected as
against opposite party-respondents without further
reference to a Bench.
Call for lower court record of Revocation Case
No. 50 of 2002 from the court of District Judge, Rohtas,
and put up after receipt of the same.
m.p. ( Gopal Prasad, J.)