IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.196 of 2009
BHAGWAN DAS & ORS.
Versus
VIJAY KUMAR & ORS.
****
/12/ 11 August Learned counsel for the appellants submits that he
2010
has filed the affidavit regarding jointness, however, seeks
permission to add “6” (six) in the second line of page 2 of
the affidavit, which has inadvertently been left and it is a
typographical mistake. He is also permitted to add
“respondent no. 22” before the name of Kunal Kumar in 5th
line of paragraph 2 of the affidavit. The affidavit has been
filed to the extent that respondents 21, 22, 23 and 24 are
living jointly and, hence, in view of the affidavit the service
of notice on respondents 2 to 7, 21 to 24 and 29 be deemed
to be valid service.
( Gopal Prasad, J. )
S.A.