IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.398 of 2006
Branch Manager ,New India Assurance Company Ltd. & anr
Versus
Siromani Devi & Ors
-----------
9. 7.7.2011. Learned counsel for the appellants
is granted four weeks’ time for taking
steps for service of notice upon respondent
nos.5 and 6 through ordinary post as well
as registered cover with A/D, failing which
this application shall stand rejected
without further reference to a Bench.
Similarly, four weeks’ time is
granted to the appellants for filing
affidavit showing jointness of respondent
nos.2, 3 and 4 with their mother.
N.H./ ( Rakesh Kumar,J.)