High Court Jharkhand High Court

Damodar Mahto & Ors vs Shiv Sharan Mahato & Ors on 29 July, 2011

Jharkhand High Court
Damodar Mahto & Ors vs Shiv Sharan Mahato & Ors on 29 July, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                             S.A. No. 148 of 2008

               Damodar Mahto and Ors. ...        ...   ...     Appellants
                                     Versus
               Shiv Sharan Mahto and Ors.                    Respondents

           CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ............

               For the Appellants : M/s Lalit Kumar Lal, Amar Kumar Sinha
               For the Respondents :


8/29.07.2011

Learned counsel for the appellants is directed to take fresh
step for service of notice upon respondent nos. 2,4,5 & 20 on their
present and correct address for which Requisites etc. must be filed
within one week under Registered cover with A/D as well as by
ordinary process, failing which this appeal shall stand rejected without
further reference to a Bench.

(Prashant Kumar, J.)

Binit