IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.433 of 2010
MOST. HIRA DEVI & ORS.
Versus
SHANTI DEVI & ORS.
-----------
I.A. No. 10327 of 2010 at flag-‘A’
4/ 06-04-2011 Issue notice to the respondents by ordinary
process as also by registered post with A/D to show-cause
as to why the reliefs prayed for in the present interlocutory
application be not granted to the appellants. Requisites
etc. for issuance of notices must be filed within one week,
failing which this application shall stand rejected without
further reference to a Bench.
( Birendra Prasad Verma, J.)
BTiwary/