High Court Patna High Court - Orders

Jawahar Singh &Amp; Ors vs Suraj Narain Singh &Amp; Ors on 25 January, 2011

Patna High Court – Orders
Jawahar Singh &Amp; Ors vs Suraj Narain Singh &Amp; Ors on 25 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   SA No.284 of 2008
                                JAWAHAR SINGH & ORS
                                          Versus
                             SURAJ NARAIN SINGH & ORS
                                        -----------

13/ 25.01.2011 I.A. No. 3033 of 2010 at Flag ‘E’

By an order dated 31.03.2010 notices were issued

to all the respondents in the matter of appointment of

receivership. In response to the notice respondent nos. 1 to 8

have entered appearance through a counsel, however, from

the office note it appears that notices on behalf of

respondent nos. 9 to 17 were received by one, Pawan

Kumar, who is not a party in the present proceeding.

In the aforesaid facts and circumstances, a fresh

notice be issued to respondent nos. 9 to 17 by ordinary

process as also by Registered post with A/D to show cause

as to why the prayer made in the aforesaid interlocutory

application be not granted to the appellants, For which

requisites etc. must be filed within a week, failing which,

the I.A. No. 3033 of 2010 shall stand dismissed without

further reference to a Bench.

I.A. No. 8262 of 2010 at Flag ‘D’

Let this interlocutory application be taken up and
2

considered on 31.01.2011.

( Birendra Prasad Verma, J )

Anjani/