IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.312 of 1996
Bigan Singh & Ors
Versus
Sri Ram Singh & Ors
-----------
42. 25.07.2011. Perused the office note dated 21.07.2011.
So far appeal notice on respondent No.8
(a) is concerned, it is accepted as valid service.
So far respondent No.8 (b) and 8 (c) are
concerned, the appellant shall take necessary steps
for appointment of Joint Registrar (Judicial) as
guardian of the minor respondent No. 8(b) and 8
(c) by filing blank stamp Vakalatnama, guardian
cost and also brief within 4 weeks. Peremptory.
Sanjeev/- (Mungeshwar Sahoo,J.)