IN THE HIGH COURT OF JUDICATURE AT PATNA
M.A. No.410 of 2007
MOST.TEJA DEVI
Versus
ARTI DEVI & ORS.
****
/17/ 25.11.2010 As prayed for, two
weeks’ time is granted to the
appellant to take steps for
fresh service of notice upon
respondent no. 5 on his
correct and present address.
Notice will go under
registered cover with A/D as
well as under ordinary
process for which requisites
etc. must be filed within four
weeks.
( Gopal Prasad, J.)
S.A.