IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.894 of 1972
GANESH MAHTO & ORS
Versus
BIHARI MAHTO & ORS
-----------
63. 16.11.2010 It appears that by terms of order dated 18.8.2004
the appellants were directed to take steps for fresh service of
show cause notice as well as appeal-notice on the heirs of
deceased respondent No. 40 and substituted heirs of
deceased respondent Nos. 20, 22, 25 and 38 under
registered covered with AD in their present and correct
address but the same has not been complied still today. Six
years have been passed.
Considering the above facts, the appellants are
directed to comply with the above order as pointed out by
office note date 15.11.2010 within two weeks, failing which
the appeal shall stand dismissed as against the concerned
respondents.
( Mungeshwar Sahoo, J.)
S.S.