High Court Patna High Court - Orders

Kashi Nath Ram vs Chinta Devi on 2 July, 2008

Patna High Court – Orders
Kashi Nath Ram vs Chinta Devi on 2 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              MA No.309 of 2005
                                KASHI NATH RAM
                                    Versus
                                 CHINTA DEVI
                                 -----------

11. 02.07.2008 Let notice on respondent no. 3 be

treated to be validly served.

Two weeks’ time, as prayed for, is

allowed to take proper steps for

service of notice on respondent no.1

both under registered cover as well as

ordinary process, failing which the

memo of appeal as against the concerned

respondent shall stand rejected without

further reference to a Bench.

(Subash Chandra Jha,J.)

spal/