High Court Patna High Court - Orders

Mishri Singh &Amp; Ors vs Kamroodin Mian &Amp; Ors on 13 January, 2011

Patna High Court – Orders
Mishri Singh &Amp; Ors vs Kamroodin Mian &Amp; Ors on 13 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.741 of 2010
                                 MISHRI SINGH & ORS
                                          Versus
                               KAMROODIN MIAN & ORS
                                        -----------

6 13.01.2011 Item nos. A and B.

As prayed for, three weeks’ time is granted to learned

counsel appearing on behalf of the petitioners to take steps for fresh

service of notice upon opposite party nos. 1 and 2 by ordinary process

as also by registered Post with A/D, and for filing substitution petition

for deceased opposite party no. 15, failing which the civil revision

application shall stand rejected without further reference to a Bench.

Item No. C.

In view of the report that opposite party nos. 4 to 12, 14

and 18 have refused to accept notices issued by this court, let the

service of notice upon them be deemed to be validly served.

M.Rahman                                          ( Birendra Prasad Verma, J )