IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.3 of 2004
SIDHIDATRI SINHA RITUMADHAR @
Versus
OM PRAKASH NARAIN SINHA @ BABB
-----------
10 7.7.2008 A Supplementary affidavit has been filed on behalf of the
appellant. Let it be kept on record.
After hearing learned counsel for the appellant in
I.A.No.2121/2004, delay in filing the appeal for two days only is hereby
condoned.
I.A.No.2121/2004 is, thus, allowed.
Issue notice to the Respondent Nos.1 and 2 both under ordinary
process as also under Registered cover for which requisites must be filed
within one week.
Put up after service report of the Respondent Nos.1 and 2.
SKBOSE (Subash Chandra Jha)