IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.260 of 1982
SRI NAGENDRA SINGH @NAGENDRA PRASAD SOMGJ & ORS.
Versus
Most. Machita Devi and ors.
-----------
44 15.04.2011 Item No. 1:
Put up after two weeks awaiting the report of
service of notice upon respondent no. 1(v).
Item No. 2:
Perused the office note. Let the service of notice
upon respondent no. 1(vi) be accepted as valid.
Item No. 3:
As prayed, two weeks’ time is granted to the
appellants to take steps for fresh service of notice upon
respondent no. 1(iv) under registered cover with
acknowledgement due with present and correct address,
failing which, this appeal stand rejected as against the
concerned respondent without further reference to a Bench.
SC (Dr. Ravi Ranjan, J.)