High Court Patna High Court - Orders

Parmeshwar Singh & Anr vs Smt Rani Kumari @ Smt Rani Dev on 27 July, 2011

Patna High Court – Orders
Parmeshwar Singh & Anr vs Smt Rani Kumari @ Smt Rani Dev on 27 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MA No. 411 of 2005
                               Parmeshwar Singh & Anr .
                                        Versus
                           Smt Rani Kumari @ Smt Rani Devi .
                                       -----------

14 27.07.2011 Learned counsel for the appellant is granted one week

time for filing appropriate affidavit showing jointness of Respondent

No. 7(b) with Respondent Nos. 1, 3, 4(b), 4(c) & 4(d). Of-course

affidavit has been filed but affidavit only discloses the relationship of

said respondents.

So far notice which was earlier issued to Respondent No.

2 and same was returned with a report that Respondent No. 2 refused

to accept the notice, the notice may be considered as validly served on

Respondent No. 2.

In respect of Respondent No. 4(e), the appellant may file

requisites for fresh service of notice on present and correct address of

Respondent No. 4 (e) through ordinary post as well as registered cover

with A.D., for which, requisites must be filed within two weeks,

failing which, the appeal shall stand rejected as against the aforesaid

concerned respondent without further reference to a bench.

( Rakesh Kumar, J.)

Praful