IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1612 of 2004
NITYA NAND PANDIT
Versus
SRI BISHWANATH PANDIT & ORS
-----------
12 11/7/2008 Item No. 1:-
Let service of notice upon opposite party
nos. 18, 20 to 22, 24 to 30, 50, 53, 57, 59 and 65
be deemed to have been served validly.
Item No. 2:-
Let service of notice on opposite party
no. 54 be also deemed to have been effected
validly.
List this case for admission immediately.
( Mihir Kumar Jha, J. )
Abhay Kumar