High Court Patna High Court - Orders

Bibi Jamila Khatoon &Amp; Anr vs Md.Safique &Amp; Ors on 25 October, 2010

Patna High Court – Orders
Bibi Jamila Khatoon &Amp; Anr vs Md.Safique &Amp; Ors on 25 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    SA No.158 of 2007
                            BIBI JAMILA KHATOON & ANR
                                           Versus
                                   MD.SAFIQUE & ORS
                                        -----------

14 25.10.2010 Item No. I:

As prayed, four weeks’ time is granted to the

appellants for either filing affidavit showing jointness of

respondent no. 11 with respondent no. 8 or for taking steps for

fresh service of notice upon respondent no. 11 under ordinary

process as well as registered cover with acknowledgement due

within the same time of four weeks and if none of the above is

complied with within the aforesaid time of four weeks, this

appeal shall stand dismissed as against her without further

reference to a Bench.

Item No. II:

As prayed, four weeks’ time is granted to the

appellants to take steps for fresh service of notice upon

respondent nos. 2 to 5 under ordinary process as well as

registered cover with acknowledgement due at their correct and

present address, failing which, this appeal shall stand dismissed

as against them without further reference to a Bench.

      SC                                         ( Dr. Ravi Ranjan, J.)