IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.741 of 2010
MISHRI SINGH & ORS
Versus
KAMROODIN MIAN & ORS
-----------
6 13.01.2011 Item nos. A and B.
As prayed for, three weeks’ time is granted to learned
counsel appearing on behalf of the petitioners to take steps for fresh
service of notice upon opposite party nos. 1 and 2 by ordinary process
as also by registered Post with A/D, and for filing substitution petition
for deceased opposite party no. 15, failing which the civil revision
application shall stand rejected without further reference to a Bench.
Item No. C.
In view of the report that opposite party nos. 4 to 12, 14
and 18 have refused to accept notices issued by this court, let the
service of notice upon them be deemed to be validly served.
M.Rahman ( Birendra Prasad Verma, J )