IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.908 of 2010
In
(CIVIL WRIT JURISDICTION CASE 4655/2010)
Gopal Pandey Versus H.D.F.C.Bank Ltd.& Ors
3 06-09-2011
Nobody appears.
The registered cover which has been
received back and is available on record relates to
respondent no.4, Maruti Service Station, Hathidah. The
report of process server also shows that notice could
not be effected on respondent no.4. Hence, fresh notice
is required to be issued upon respondent no.4 for which
requisites etc. by ordinary process as well as by
registered cover with A/D must be filed within two
weeks, failing which this appeal as against respondent
no.4 shall stand rejected without further reference to a
Bench. If possible, full address of respondent no.4
should be furnished.
Office is directed to put fresh notes as to
whether registered cover or A/D card in respect of
respondents no.1, 2 and 3 have been received back or
not.
(Shiva Kirti Singh, J.)
BKS/- (Shivaji Pandey, J.)