IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1749 of 2006
CENTRAL BANK OF INDIA & ORS
Versus
SMT.BARPHI DEVI & ORS
-----------
11/ 21.01.2011 I.A. No. 10048 of 2010
The present interlocutory application has been
filed on behalf of the petitioners seeking a direction of this
Court for effecting substituted service of notice upon
Opposite Party nos. 2 to 5. Learned counsel for the
petitioners submits that despite issuance of notices to the
aforesaid Opposite Party nos. 2 to 5, they are deliberately
avoiding the service of notice delaying the disposal of the
case. In the aforesaid facts and circumstances, the prayer
made on behalf of the petitioners is allowed. Let the
petitioners be permitted to effect substituted service of
notice upon Opposite Party nos. 2 to 5, by publication of
advertisement/notice in a Hindi daily newspaper “Dainik
Jagran” in its Patna edition for which requisites/ costs etc.
shall be deposited by the petitioners within a period of two
weeks. Office is directed to take follow up action promptly
for effecting the substituted service of notice on Opposite
Party nos. 2 to 5.
2
The present interlocutory application stands
disposed of.
( Birendra Prasad Verma, J )
Anjani/