IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2492 of 2004
MAHENDRA RAI & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
4 24.01.2011 Perused the office notes. Notices by registered post with
A/D were issued to respondent nos. 4 to 13. In pursuance to the
aforesaid notice respondent nos. 4 to 7 and 11 have entered their
appearance through their counsels by filing duly executed
Vakalatnama and remaining private respondents appear to be their
family members. Though period of more than one month has elapsed
from the date of issue of notices upon respondent nos. 8 to 10 and 12
and 13, but neither A/D nor undelivered registered cover of notice
have been received.
In the aforesaid circumstances, let notices upon
respondent nos. 8 to 10 and 12 and 13 be also treated to have been
validly served. Office may proceed further.
M.Rahman ( Birendra Prasad Verma, J )