High Court Patna High Court - Orders

Gorakh Mahto &Amp; Ors vs Rajdhari Mahto &Amp; Ors on 25 November, 2010

Patna High Court – Orders
Gorakh Mahto &Amp; Ors vs Rajdhari Mahto &Amp; Ors on 25 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          M.A. No.163 of 2001
                        GORAKH MAHTO & ORS.
                                Versus
                       RAJDHARI MAHTO & ORS.
                                 ****

/18/ 25.11.2010 I.A. No. 2850 of 2009

The appellants are directed to take steps for

service of notice on the proposed heirs of Bhausila Devi

[respondent no. 4(iii)] as the two sons of deceased

respondent no. 4 are already on record.

I.A. No. 1140 of 2010

This interlocutory application is regarding the

substitution of respondent no. 9.

The appellants are directed to take steps of notice

on the proposed heirs of respondent no. 9 for which

requisites etc. must be filed within a week under registered

cover with A/D as well under ordinary process.

( Gopal Prasad, J.)
S.A.