IN THE HIGH COURT OF JUDICATURE AT PATNA
SA No.281 of 1993
MOST.SHIVPATI KUER & ORS
Versus
BHAGIRATH PRASAD & ORS
-----------
24 25.10.2010 Heard learned counsel for the appellants and
perused the office note.
Let the service of notice upon respondent no. 8
be accepted as deemed service.
As prayed, let the appellants take steps for fresh
service of notice upon respondent nos. 3, 7, 9 to 11, 12 and
13 under ordinary process as well as registered cover with
acknowledgement due on their correct and present addresses
on requisites etc. being filed within two weeks, failing
which, this appeal shall stand dismissed as against them
without further reference to a Bench.
SC ( Dr. Ravi Ranjan, J.)