IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.558 of 2009
THE B.M. NATIONAL INSURANCE COMPANY LTD.
Versus
SUNAINA DEVI & ORS.
-----------
04/ 01.09.2010 Learned counsel for the appellant submits that
respondent no. 6 is dead and the heirs of the respondent
no. 6 are already on record and hence the name of the
respondent no. 6 be deleted.
The office has put a note for taking fresh
service of notice by registered post on respondent no. 2
and 4.
Learned counsel for the appellant is directed to
take steps for fresh service of notice under registered post
on respondents 2 and 4 within two weeks failing which the
appeal as against them shall stand dismissed without
further reference to a Bench.
Kundan (Gopal Prasad, J.)