IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.128 of 2010
ABUL KALAM
Versus
USMAN GHANI & ORS
-----------
08/ 13.12.2010 The office note points out that the notice of respondent
no.1 has been received by the respondent no.2, whereas, notice of
respondent nos. 21, 22, 24 and 25 has been received by the son of
the respondent no.1. Notice of respondent nos. 5 and 6 have been
received by the respondent no.2 and notice of respondent no. 26 has
been received by the son of respondent no.21.
Service of notice on the aforesaid respondents be deemed
to have been validly served.
Put up for admission, if it is ready.
JA/- (Anjana Prakash, J.)