IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.84 of 2010
Ram Dular Dubey
Versus
Arun Dubey & Ors.
-----------
07. 07.07.2011 Perused the office note dated 06.04.2011.
So far appeal notice on respondent nos.1
and 2 are concerned, it is accepted as valid service
on their refusal.
The appellant shall take steps for
appointment of J.R.(J.) guardian for the minor
respondent nos.3 and 4 within one week by filing
stamp blank vakalatnama, guardian cost and also
brief. The appellant shall also take fresh steps for
appeal notice on respondent no.12 under
registered cover with A.D. within one week.
Peremptory.
Saurabh (Mungeshwar Sahoo,J.)