IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.106 of 2007
Rudra Pratap Dutta
Versus
Manindra Nath Dutta & Ors
----------------------------------
16. 05.08.2011. Perused the office note dated 04.08.2011.
An affidavit has been filed on behalf of the
appellant which is at flag ‘A’. By this affidavit, it is
informed that the respondent No.3 and respondent
No.10, 11 and 12 resides together jointly. The
respondent No.3 has received notice on their
behalf. The respondent No.3 who is mother of the
said respondent No.10, 11 12 and she has already
appeared. The learned counsel for the respondent
No.3, Sri Bhubneshwar Prasad, admitted this fact
that they are joint with their mother and he has
got no objection if the notices are accepted as valid
service. Accordingly, the appeal notice on
respondent No.10, 11 and 12 is accepted to have
been validly served.
The office shall list the First Appeal as
directed by terms of Order No.14 dated 04.07.2011
under the heading for hearing.
Sanjeev/- (Mungeshwar Sahoo,J.)