High Court Patna High Court - Orders

Vijay Kumar vs Smt. Deepa Devi @ Deepa Kumari on 1 September, 2010

Patna High Court – Orders
Vijay Kumar vs Smt. Deepa Devi @ Deepa Kumari on 1 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 MJC No.194 of 2010
                                   VIJAY KUMAR
                                         Versus
                        SMT. DEEPA DEVI @ DEEPA KUMARI
                                       -----------

6 01.09.2010 As prayed, ten days’ time is granted to the

petitioner either to take steps for filing affidavit showing

jointness of opposite party no. 2 with his brother as per the

report, or for taking steps for fresh service of notice upon

opposite party no. 2 under ordinary process as well as

registered cover with acknowledgement due within the

same time. If none of the above is complied within the

time granted, then the civil revision shall stand rejected as

against opposite party no. 2 without further reference to a

Bench.

( Dr. Ravi Ranjan, J.)
SC