IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.74 of 2006
Chandragupt Mourya
Versus
Dr.Kamleshwar Nath Tiwary
----------------------------------
14. 08.08.2011. Perused the office note dated 05.08.2011.
The affidavit has been filed on behalf of the
appellant stating that the respondent No.3 and 5
are joint with respondent No.4.
From perusal of memo of appeal also, it
appears that respondent No.3 is the father and
respondent No.4 and 5 are sons. Therefore, the
notice received by respondent No.4 on behalf of
the respondent No.3 and 5 is accepted as valid
service.
Sanjeev/- (Mungeshwar Sahoo,J.)