High Court Patna High Court - Orders

Jagdish Sah &Amp; Anr vs Ram Prit Mandal &Amp; Ors on 23 November, 2010

Patna High Court – Orders
Jagdish Sah &Amp; Anr vs Ram Prit Mandal &Amp; Ors on 23 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                MJC No.1262 of 2010
                               JAGDISH SAH & ANR
                                        Versus
                             RAM PRIT MANDAL & ORS
                                      -----------

5 23.11.2010 Let notices on Opposite parties 7 and 10 be deemed to

be validly served.

Notices issued to Opposite parties 2,4,6,9 and 11

returned unserved as they had died.

Four weeks time is allowed for taking steps for

substitution of heirs of Opposite parties 2,4,6,9 and 11.

Steps for fresh service of notice on Opposite parties 3,

5 and 8 be taken within four weeks under ordinary process with

their correct and present address, failing which this application, as

against them, shall stand rejected without further reference to a

Bench.

(S.P.Singh,J)
KHAN