Patna High Court – Orders
Thakkan Jha vs Abdul Rashid &Amp; Ors on 1 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.297 of 2007
THAKKAN JHA
Versus
ABDUL RASHID & ORS
-----------
7. 1.12.2010 Learned counsel for the petitioner is
present. In view of the affidavit with respect to
joint-ness, let service of notice on the concerned
opposite party may be deemed to have been validly
served.
Vinay/ ( S. K. Katriar,J. )