Patna High Court – Orders
Raghunandan Thakur vs Smt.Shailbala Shahi &Amp; Ors on 8 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.2141 of 2007
RAGHUNANDAN THAKUR
Versus
SMT.SHAILBALA SHAHI & ORS
-----------
3 08.07.2010 As prayed, two weeks’ time is granted to the
petitioner to take steps for fresh service of notice upon the
opposite parties under ordinary process as well as registered
cover with acknowledgement due on their correct and present
address, failing which, this civil revision shall stand rejected
without further reference to a Bench.
Put up this case for admission immediately after
service of notices upon the opposite parties.
SC ( Dr. Ravi Ranjan, J.)