Patna High Court – Orders
Nanki Devi @ Nanhki Devi &Amp; Ors vs Sri Lakhan Ram &Amp; Ors on 11 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.78 of 2011
NANKI DEVI @ NANHKI DEVI & ORS .
Versus
SRI LAKHAN RAM & ORS .
-----------
2. 11.04.2011 I.A. No. 1370 of 2011
Issue notice to 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 for issuance of notices must be filed
within a period of two weeks, failing which this application shall
stand rejected without further reference to a Bench.
Devendra/ ( Birendra Prasad Verma, J.)