Patna High Court – Orders
Shree Kishun Tiwari @ Krishna& vs Lachman Ahir & Ors on 12 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.411 of 2006
In
(CIVIL WRIT JURISDICTION CASE 6008/1993)
Shree Kishun Tiwari @ Krishna Tiwary & Ors
Versus
Lachman Ahir & Ors
----------------------------------
08. 12.09.2011 I.A. No. 4923 of 2011
It appears that for issuance of notice on
the legal heirs of respondent no.1 requisit etc. has
already been filed. Let notice be issued to them
within a period of two weeks.
I.A. No. 4922 of 2011
Issue notice to the legal heirs of appellant
no.1 as mentioned in para 2 of the substitution
petition for which requisites etc. both under ordinary
process as well as registered cover must be filed
within two weeks from today.
(T. Meena Kumari, J.)
(Vikash Jain, J.)
P.K.