IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5186 of 2010
Rajiv Kumar Sinha
Versus
Sangeeta Sinha
-----------
2 14.07.2011 Learned counsel for the petitioner is permitted to provide the
complete address of the sole respondent during the course of the day.
Heard Mr. Alok Kumar Sinha, learned counsel for the
petitioner.
Issue notice to the sole respondent under ordinary process as
well as registered cover for which requisites etc. may be filed within a
period of one week, failing which this application shall stand dismissed
as against the concerned respondent without further reference to the
Bench.
Put up this case after service of notice.
(Jyoti Saran, J.)
Bibhash