IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1 of 2011
SRIMATI SUSHILA GUPTA
Versus
RABINDRA KUMAR GUPTA
-----------
3/ 07.04.2011 I.A. No. 877 of 2011
Issue notice to opposite party by ordinary
process as also by registered post with A/D in the
present interlocutory application, as also in the main
Civil Revision matter to show cause as to why the
reliefs prayed for on behalf of the petitioner be not
granted to him. Requisites for issuance of notices
must be filed within a period of one week, failing
either of which Interlocutory Application and the Civil
Revision application shall stand rejected without
further reference to a Bench.
List this matter under the same heading
immediately, after service of notice or on
appearance of opposite party, whichever is earlier.
In the meantime, for a period of three
months, further proceeding of Misc. Case No. 42 of
2007, pending in the Court of learned Sub-Judge
4th, Ara shall remain stayed.
( Birendra Prasad Verma, J.)
Anjani/
2