IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.501 of 2009
KUMAR KARTIKEYA
Versus
SMT. SWETA @ RUBI & ANR
-----------
13 20-06-2011 Considering the office note that neither the
registered cover nor the A/D card have been received
back and sufficient time has elapsed, service of notice
upon respondent no.2 is accepted as valid.
It appears from the record that after service of
notice respondent no.1, Smt. Sweta @ Ruby has filed
I.A. no. 1836/2011 saying that she has filed the same in
person without engaging any counsel.
In that view of the matter, let name of Smt.
Sweta @ Ruby appear in the column for counsel for the
respondent henceforth.
(Shiva Kirti Singh, J.)
(Vijayendra Nath, J.)
BKS/-