IN THE HIGH COURT OF JUDICATURE AT PATNA
E.P. No.1 of 2011
NAIYAR AZAM
Versus
SRI RAM DEO MAHTO
-----------
3 31.3.2011 This matter is being placed with regard to validity of
service of notice on sole respondent.
Learned counsel for the petitioner submits that apparently
the sole respondent is avoiding receiving notice and appearing in the
matter and as such he would be filing an application for substituted
service.
Let the mater be placed, under the same heading, on
8.4.2011 by when learned counsel would file an appropriate application
in that regard.
singh (Navaniti Prasad Singh,J)