High Court Patna High Court - Orders

Bhagwan Das &Amp; Ors vs Vijay Kumar &Amp; Ors on 11 August, 2010

Patna High Court – Orders
Bhagwan Das &Amp; Ors vs Vijay Kumar &Amp; Ors on 11 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           M.A. No.196 of 2009
                         BHAGWAN DAS & ORS.
                                 Versus
                          VIJAY KUMAR & ORS.
                                  ****

/12/ 11 August Learned counsel for the appellants submits that he
2010
has filed the affidavit regarding jointness, however, seeks

permission to add “6” (six) in the second line of page 2 of

the affidavit, which has inadvertently been left and it is a

typographical mistake. He is also permitted to add

“respondent no. 22” before the name of Kunal Kumar in 5th

line of paragraph 2 of the affidavit. The affidavit has been

filed to the extent that respondents 21, 22, 23 and 24 are

living jointly and, hence, in view of the affidavit the service

of notice on respondents 2 to 7, 21 to 24 and 29 be deemed

to be valid service.

( Gopal Prasad, J. )
S.A.