IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.414 of 2010
RAM BRIKSHA SAH
Versus
MUNAR SAH
-----------
4/ 13.04.2011 I.A. No. 199 of 2011
&
I.A. No. 10354 of 2010
Issue notice to respondent by ordinary
process as also by registered post with A/D to
show cause as to why the reliefs prayed for in
these two interlocutory applications be not granted
to the appellant. Requisites for issuance of notices
must be filed within one week, failing which the
present interlocutory application shall stand
rejected without further reference to a Bench.
List these interlocutory applications after
service of notice or on appearance of sole
respondent, whichever is earlier.
( Birendra Prasad Verma, J.)
Anjani/