IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.507 of 1982
Most,Chandra Mani Devi & Ors
Versus
Manik Chand Agrawal
-----------
22. 17.08.2011 Heard the learned senior counsel, Mr. Ray Shivaji
Nath on the behalf of the appellants on I.A. No.5372 of 2011.
The learned counsel submitted that earlier for
publication of notice for service on respondent no.1(E) to 1(G),
he has supplied the names of two newspapers i.e. “Aaj” and
“Dainik Jagran”. So far the newspaper “Aaj” is concerned, he
has already deposited the cost before the publisher. So far the
newspaper “Dainik Jagran” is concerned, the learned counsel
submitted that the bill of “Dainik Jagran” is exorbitant and,
therefore, the appellant may be permitted to publish the notice
for service of appeal notice in the daily newspaper circulated in
the locality where the respondent nos.1(e) to 1(g) reside i.e.
Agra, Kanpur and Varanasi in the newspaper namely “Amar
Ujala” for Agra and “Rashtriya Sahara” for Kanpur and Varanasi.
Accordingly, the earlier order of this Court is modified and
appellant is permitted to publish the notice in the said
newspapers and after publication, the paper cutting may be filed
in this Court.
The office is directed to give draft copy of the notice
within 10 days from today. The learned counsel, Mr. Ray
Saurabh Nath shall collect the same.
Saurabh ( Mungeshwar Sahoo, J.)