IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.2100 of 2008
HARI NARAYAN MAHATHA & ORS
Versus
SHARDA DEVI & ORS
-----------
8. 1.7.2010. Item No.A:
Heard learned counsel for the petitioners and
perused the office notes.
Let service of notice upon the opposite party nos.2,
3, 4 and 15 be accepted as valid.
Item No.B:
As prayed for, two weeks’ time is granted to the
petitioners to take steps for fresh service of notice upon
opposite party nos.16 and 18 with correct and present address
under ordinary process as well as registered cover with A/D,
failing which this Civil Revision as against the concerned
opposite parties shall stand rejected without further reference
to a Bench.
(Dr. Ravi Ranjan, J)
P.S.