IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.585 of 1982
HARENDRA PD.SINGH & ORS
Versus
BASUDHA PD. & ORS
-----------
36. 21.06.2011 As prayed for by the learned counsel for the
appellants, four weeks time is granted to file affidavit
showing jointness of the respondent nos.1(a)(A) and
1(a)(B) with respondent no.1(a)(C) and also jointness
of respondent nos.1(b)(B) to 1(b)(D) with respondent
no.1(b)(A). The appeal notice on respondent
nos.6(a)(A) and 6(a)(B) is accepted as valid service.
Likewise, the appeal notice on respondent nos.1(a)(C)
and 1(b)(A) is also accepted as valid service.
Saurabh ( Mungeshwar Sahoo, J.)