High Court Patna High Court - Orders

Chandragupt Mourya vs Dr.Kamleshwar Nath Tiwary on 8 August, 2011

Patna High Court – Orders
Chandragupt Mourya vs Dr.Kamleshwar Nath Tiwary on 8 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             First Appeal No.74 of 2006
                                  Chandragupt Mourya
                                          Versus
                              Dr.Kamleshwar Nath Tiwary
                             ----------------------------------

14. 08.08.2011. Perused the office note dated 05.08.2011.

The affidavit has been filed on behalf of the

appellant stating that the respondent No.3 and 5

are joint with respondent No.4.

From perusal of memo of appeal also, it

appears that respondent No.3 is the father and

respondent No.4 and 5 are sons. Therefore, the

notice received by respondent No.4 on behalf of

the respondent No.3 and 5 is accepted as valid

service.

Sanjeev/- (Mungeshwar Sahoo,J.)