Patna High Court – Orders
Rajani Kumar Verma vs Estate Of Bhattu Mahto & Anr. on 17 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.393 of 2010
Rajani Kumar Verma
Versus
Estate Of Bhattu Mahto & Anr.
----------------------------------
3. 17.11.2011. Learned counsel for the appellant
is granted two weeks’ time for taking
steps for fresh service of notice on
respondent no.2 through ordinary post as
well as registered cover with A/D, failing
which the memo of appeal shall stand
rejected without further reference to a
Bench.
N.H./ ( Rakesh Kumar,J.)