IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.554 of 2010
SRI SATRUGHAN PRASAD
Versus
SMT. VIDYA DEVI
-----------
2 24.06.2010 Heard learned counsel for the petitioner.
Issue notice to the opposite party under ordinary
process as well as registered cover with A/D to show
cause as to why this application be not admitted for
hearing or disposed of at the stage of admission itself for
which requisites etc. must be filed within one weeks,
failing which this application shall stand rejected without
further reference to a Bench.
Put up this matter immediately after service
of notice within top twenty cases.
Spd/- (Dr. Ravi Ranjan, J.)