IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3896 of 2010
VEENA DEVI & ORS.
Versus
RAM NANDAN PRASAD & ORS.
-----------
05. 10.02.2011 Perused the office note dated 07.02.2011.
Issue notice in Limitation matter i.e. I.A.
No.257 of 2011 to the respondents except respondent
no.3. The appellant shall take steps for show cause
notice in Limitation matter in ordinary process within
two weeks.
So far Opposite Party No.3 is concerned, the
learned counsel for the petitioner shall serve a copy of
the Limitation Application on the learned Standing
Counsel for the respondent no.3 within the said period.
Saurabh (Mungeshwar Sahoo,J.)