IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.393 of 2008
EMPLOYEES STATE INSURANCE CORP
Versus
ANINDITA SRIVASTAVA & ORS
-----------
06/ 20.09.2010 In view of the office notes it has been reported that
the notice has validly served on respondent no. 1 and
respondent no. 2 and 3 has appeared. However, with regard
to the respondent no. 4 it has been stated that the notice
issued on him did not return.
However, from the perusal of the records the
address of respondent no. 4 is quite vague as not mentioned
that respondent no. 4 is the Managing Director of which
company and hence appellant is directed to take steps for
fresh service of notice on respondent no. 4 both by ordinary
process as well as registered covered for which requisites
etc. must be filed within three weeks, failing which the
memo of appeal shall stand rejected without further
reference to a Bench.
Put up after receipt of service of notice.
Kundan (Gopal Prasad, J.)