IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.7 of 2007
SIDH NATH SINGH
Versus
BRAJ BHUSHAN SINGH & ORS
-----------
10. 11.03.2011 Counsel for the petitioner and the opposite parties
are present.
It is admitted position that all the opposite parties
have entered appearance before the admission of the case. In that
view of the matter, no fresh step for service of notice on
O.P.Nos.1 to 7 is required to be taken in the light of the order
dated 08.11.2010.
The order dated 08.11.2010 is modified/clarified to
that extent.
( Kishore K. Mandal )
hr