IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.539 of 2010
MADHU DEVI
Versus
BANARSI SINGH
-----------
3 28-09-2010 Issue notice upon sole respondent in the
limitation matter as well as in the appeal by ordinary
process for which requisites etc. must be filed within one
week, failing which this appeal as against concerned
respondent shall stand rejected without further reference
to a Bench.
Let the matter be listed after notice under the
heading “for hearing under Order 41 Rule 11 of the
C.P.C” along with limitation petition.
(Shiva Kirti Singh, J.)
BKS/- (Hemant Kumar Srivastava, J.)