IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.462 of 2006
VEENA DEVI & ORS
Versus
RAM NANDAN PRASAD & ORS
-----------
8. 02.07.2008 Let notice on respondent no.5 be treated to be validly
served.
Two weeks’ time is granted to take steps for fresh
service of notice on respondent nos. 2 and 4 both under
registered cover as well as ordinary process with correct
and present address, failing which the memo of appeal as
against them shall stand rejected without further reference
to a Bench. Returned copy, if available, may be utilized.
(Subash Chandra Jha,J.)
spal/