High Court Patna High Court - Orders

The Oriental Insurance Company vs Bidyawanti Kuer &Amp; Ors on 10 December, 2010

Patna High Court – Orders
The Oriental Insurance Company vs Bidyawanti Kuer &Amp; Ors on 10 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MA No.255 of 2007
                         THE ORIENTAL INSURANCE COMPANY
                                          Versus
                               BIDYAWANTI KUER & ORS
                                        -----------

11. 10.12.2010 It has been submitted that the notices issued to

respondents No. 2 to 7, who are minor children of the

respondent No. 1, have either been served by ordinary process

or by registered notices and, therefore, the service report in

their regard may be accepted.

With regard to the service of notice on respondents

No. 8 to 11, the counsel for the petitioner seeks six weeks time

to file requisites for issuance of fresh service of notice upon

them.

Six weeks time is granted to the counsel for the

appellant for filing talbana etc. for fresh service of notice upon

respondents No. 8 to 11 failing which the memo of Appeal as

against the concerned respondents shall stand rejected without

further reference to the Bench.

( Anjana Prakash, J.)
S.Ali