IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.153 of 2007
MD.MOHIUDDIN & ORS
Versus
MD.WALI HASSAN & ORS
-----------
14 21.09.2010 As prayed, two weeks’ time is granted to the
appellants to take steps for fresh service of appeal
notice upon respondent Nos. 2 to 21 under ordinary
process , failing which this appeal shall stand dismissed
as against the concerned respondents without further
reference to a Bench.
As prayed, appellants would be at liberty to
take steps for filing a petition for jointness of
respondents nos. 22, 24 to 27 with respondent no. 23
within the aforesaid period or to take steps for fresh
service of appeal notice upon the opposite parties nos.
22, 24 to 27 under ordinary process, if the appellants
fail to comply even one of the above then this appeal
shall stand dismissed as against the concerned
respondents without further reference to a Bench.
Put up after one week with regard to matters
related to Flag “B”.
(Dr. Ravi Ranjan, J.)
Spd/-