IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.173 of 2007
AJAY KUMAR
Versus
JALENDRA SINGH & ORS.
****
/12/ 03.11.2010 In view of the refusal
to accept notice by
respondents 1(iii) and 1(vi), as
per the office note, dated
02.11.2010, be deemed to be
valid service of notice upon
them.
However, with regard
to the proposed heir,
respondent 1(i), the appellant
is directed to take steps for
fresh service of notice under
registered cover with A/D as
well as under ordinary process
on the correct and present
address, for which requisites
etc. must be filed within three
weeks.
(Gopal Prasad, J. )
S.A.