IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.158 of 2007
BIBI JAMILA KHATOON & ANR
Versus
MD.SAFIQUE & ORS
-----------
14 25.10.2010 Item No. I:
As prayed, four weeks’ time is granted to the
appellants for either filing affidavit showing jointness of
respondent no. 11 with respondent no. 8 or for taking steps for
fresh service of notice upon respondent no. 11 under ordinary
process as well as registered cover with acknowledgement due
within the same time of four weeks and if none of the above is
complied with within the aforesaid time of four weeks, this
appeal shall stand dismissed as against her without further
reference to a Bench.
Item No. II:
As prayed, four weeks’ time is granted to the
appellants to take steps for fresh service of notice upon
respondent nos. 2 to 5 under ordinary process as well as
registered cover with acknowledgement due at their correct and
present address, failing which, this appeal shall stand dismissed
as against them without further reference to a Bench.
SC ( Dr. Ravi Ranjan, J.)