IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.174 of 2010
GYANWATI DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
19 22-12-2010 Learned counsel for the petitioner submits that
respondent no.6 is avoiding to take notice hence, now
notice upon respondent no.6 may be issued by
substituted notice through newspaper.
The prayer is accepted.
The petitioner is directed to take steps for
substituted service of notice upon respondent no.6 by
obtaining draft of the notice from the office of the Court
by 14-01-2011 and by getting the same published in two
dailies published from Patna namely, Hindustan Times
(English) and Hindustan (Hindi). Affidavit showing
publication of the notice in the aforesaid two newspapers
should be filed before this court by end of January, 2011.
(Shiva Kirti Singh, J.)
BKS/- (Dr. Ravi Ranjan, J.)