IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.163 of 2001
GORAKH MAHTO & ORS.
Versus
RAJDHARI MAHTO & ORS.
****
/18/ 25.11.2010 I.A. No. 2850 of 2009
The appellants are directed to take steps for
service of notice on the proposed heirs of Bhausila Devi
[respondent no. 4(iii)] as the two sons of deceased
respondent no. 4 are already on record.
I.A. No. 1140 of 2010
This interlocutory application is regarding the
substitution of respondent no. 9.
The appellants are directed to take steps of notice
on the proposed heirs of respondent no. 9 for which
requisites etc. must be filed within a week under registered
cover with A/D as well under ordinary process.
( Gopal Prasad, J.)
S.A.