IN THE HIGH COURT OF JUDICATURE AT PATNA
Misc. Appeal No.416 of 2009
RAVINDRA KUMAR SINHA - Plaintiff/ Appellant .
Versus
BINOD KUMAR & ORS- Defendants, Respondents.
3 29.06.2011
One week’s peremptory time is
granted to file an affidavit showing
jointness of respondent no. 3 with
husband’s brother (Dewar) of respondent
no. 3 and also for taking steps for
fresh service of notice on respondent
nos. 1 & 2 on correct address.
Notice to go through ordinary
process, for which, requisites etc. must
be filed within one week, failing which,
the entire appeal shall stand rejected
without further reference to a Bench.
(Rakesh Kumar, J.)
Praful