Patna High Court – Orders
Jagdish Yadav vs Nebalal Yadav &Amp; Ors on 23 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.173 of 2006
JAGDISH YADAV
Versus
NEBALAL YADAV & ORS
-----------
11/ 23.03.2011 As prayed for, four weeks’ time is
granted to the appellant to take steps for fresh
service of notice upon respondent nos. 4, 6 and 7
(I) by ordinary process as also by registered post
with A/D on their correct and present address,
failing which this appeal, as against them, shall
stand dismissed without further reference to a
Bench.
( Birendra Prasad Verma, J.)
Anjani/