Patna High Court – Orders
Ramjee Rai vs Mishri Rai & Ors on 15 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11301 of 2011
Ramjee Rai
Versus
Mishri Rai & Ors
-----------
02. 15.07.2011 Issue notice to the respondent nos.1 to 6 only
in admission matter.
The petitioner shall take steps for notice in
admission matter in ordinary process within 10 days.
Peremptory.
Rule returnable two months thereafter.
Saurabh (Mungeshwar Sahoo,J.)