Patna High Court – Orders
Amarnath Prasad &Amp; Ors vs The State Of Bihar &Amp; Ors on 6 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15916 of 2008
AMARNATH PRASAD & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
8 6.10.2010 A supplementary affidavit has been filed on behalf of
the petitioners stating therein that respondents 8, 9 and 10 live
jointly with respondent no.12. Respondent no.12 is the cousin of
respondent no.10 whereas respondents 10, 11 are full brothers.
In view of the affidavit filed on behalf of the
petitioners, the service of notice on respondents 8, 9 and 10 may
be treated to be validly served.
List this case for admission.
haque ( Sheema Ali Khan, J.)