IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.1308 of 1971
Deoraj Singh & Ors
Versus
Balroop Singh & Ors
-----------
54. 02.09.2011 Perused the office note dated 30.08.2011.
So far appeal notice on respondent nos.14 and
15 are concerned, it is accepted as valid service.
So far respondent no.13 is concerned, as
prayed for by the learned counsel for the appellants, two
weeks time is granted to file affidavit showing jointness of
respondent no.13 with his brother, Keshav who has
received the notice issued in the name of respondent
no.13.
Saurabh ( Mungeshwar Sahoo, J.)