IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.827 of 2010
VIJAY NARAIN SONAWALA
Versus
SANJAY KUMAR SONAWALA & ORS
-----------
4/ 08.04.2011 I.A. No.10611 of 2010
Issue notice to opposite parties by
ordinary process as also by registered post with A/D
in the present interlocutory application, as also in
the main Civil Revision application to show cause as
to why the reliefs prayed for be not granted to the
petitioner. 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 parties, whichever is earlier.
( Birendra Prasad Verma, J.)
Anjani/