IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.284 of 2008
JAWAHAR SINGH & ORS
Versus
SURAJ NARAIN SINGH & ORS
-----------
13/ 25.01.2011 I.A. No. 3033 of 2010 at Flag ‘E’
By an order dated 31.03.2010 notices were issued
to all the respondents in the matter of appointment of
receivership. In response to the notice respondent nos. 1 to 8
have entered appearance through a counsel, however, from
the office note it appears that notices on behalf of
respondent nos. 9 to 17 were received by one, Pawan
Kumar, who is not a party in the present proceeding.
In the aforesaid facts and circumstances, a fresh
notice be issued to respondent nos. 9 to 17 by ordinary
process as also by Registered post with A/D to show cause
as to why the prayer made in the aforesaid interlocutory
application be not granted to the appellants, For which
requisites etc. must be filed within a week, failing which,
the I.A. No. 3033 of 2010 shall stand dismissed without
further reference to a Bench.
I.A. No. 8262 of 2010 at Flag ‘D’
Let this interlocutory application be taken up and
2
considered on 31.01.2011.
( Birendra Prasad Verma, J )
Anjani/