IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.557 of 2010
TEKAN SINGH
Versus
MAHENDRA SINGH
-------
02. 14.07.2010 Heard learned counsel for the parties.
Issue notice to respondent to show cause as to why
this appeal be not heard and disposed of at the admission stage
itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with acknowledgement
due, must be filed within one week from today, failing which this
appeal shall stand rejected without further reference to Bench.
Let the matter be listed after receipt of the service of
notice.
(Akhilesh Chandra, J.)
Rajeev/