IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.233 of 2006
DR.PRAMOD KUMAR SINGH
Versus
SAMAR SINGH & ORS
-----------
6. 04.07.2008 One week’s time, as prayed
for, is allowed to take steps for
fresh service of notice on
respondent nos. 1 and 3 both
under registered cover as well as
ordinary process with correct and
present address, failing which
the memo of appeal as against
them shall stand rejected without
further reference to a Bench.
(Subash Chandra Jha,J.)
spal/