High Court Patna High Court - Orders

Meera Jha vs Ranjeet Kumar Mishra &Amp; Anr. on 31 March, 2011

Patna High Court – Orders
Meera Jha vs Ranjeet Kumar Mishra &Amp; Anr. on 31 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            COMP. APP.(SJ) No.2 of 2010
                                    MEERA JHA
                                        Versus
                         RANJEET KUMAR MISHRA & ANR.
                                      -----------

7. 31.3.2011 Learned counsel for the appellant submits that

notices have been sent at the addresses of the respondents

available in the records of the Registrar of Companies yet

the notices have not been served although sent twice which

appears to be a deliberate attempt on the part of the

respondents to avoid service in the present matter. He

therefore, prays for substituted service by publication in the

newspapers.

The prayer is allowed.

Let the notices be published in two newspapers,

one in English and the other in Hindi, both published from

Patna, namely, The Times of India and the Prabhat Khabar.

Let the same be done within four weeks from today.

Office is directed to hand over the draft of

notice to learned counsel for the appellant within a week

from today.

Put up on 12th May, 2011.

      S.Pandey                       ( Ramesh Kumar Datta, J.)