Patna High Court – Orders
Divisional Manager,The Nationa vs Mahida Anjum &Amp; Ors on 9 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.482 of 2006
DIVISIONAL MANAGER, THE NATIONA
Versus
NAHIDA ANJUM & ORS
-----------
08/ 09.08.2010 Two weeks’ time is allowed to learned counsel
for the appellant to take steps for fresh service of notice
upon respondent nos. 7 and 9 under ordinary process at the
correct and present address, failing which the memo of
appeal shall stand rejected as against them without further
reference to a Bench.
Kundan (Gopal Prasad, J.)