IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.797 of 2009
PINKY KUMARI
Versus
AMOL KUMAR SAHAY
-----------
9 31-3-2011 Learned counsel for the appellant prays for
publication of notice in a Newspaper on the ground that
notice on the last occasion was sent by registered post at
official address of the respondent at Dhanbad ( Jharkhand )
where respondent is posted as Auditor in the account section
in the office of Divisional Rail Manager, Dhanbad.
According to him the postal peon has wrongly reported that
respondent was absent on two days whereas the respondent is,
in fact, avoiding to accept notice.
It is deemed proper to once again issue fresh notice
upon the sole respondent at his official address at Dhanbad.
The notice should this time go to the Divisional Manager in
whose office respondent is posted as auditor. The appellant
should describe the designation of the respondent carefully. It
shall be duty of the Divisional Rail Manager, Dhanbad to
serve the notice upon respondent and service of notice upon
the Divisional Rail Manager for being delivered to the
respondent shall be treated as sufficient notice.
2
Requisite for fresh notice by registered post with
A/D must be filed within one week, failing which the
memorandum of appeal shall stand dismissed without further
reference to a Bench.
( Shiva Kirti Singh, J.)
( Gopal Prasad,J)
Naresh