High Court Patna High Court - Orders

Most,Chandra Mani Devi & Ors vs Manik Chand Agrawal on 17 August, 2011

Patna High Court – Orders
Most,Chandra Mani Devi & Ors vs Manik Chand Agrawal on 17 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    FA No.507 of 1982
                              Most,Chandra Mani Devi & Ors
                                             Versus
                                   Manik Chand Agrawal
                                          -----------

22. 17.08.2011 Heard the learned senior counsel, Mr. Ray Shivaji

Nath on the behalf of the appellants on I.A. No.5372 of 2011.

The learned counsel submitted that earlier for

publication of notice for service on respondent no.1(E) to 1(G),

he has supplied the names of two newspapers i.e. “Aaj” and

“Dainik Jagran”. So far the newspaper “Aaj” is concerned, he

has already deposited the cost before the publisher. So far the

newspaper “Dainik Jagran” is concerned, the learned counsel

submitted that the bill of “Dainik Jagran” is exorbitant and,

therefore, the appellant may be permitted to publish the notice

for service of appeal notice in the daily newspaper circulated in

the locality where the respondent nos.1(e) to 1(g) reside i.e.

Agra, Kanpur and Varanasi in the newspaper namely “Amar

Ujala” for Agra and “Rashtriya Sahara” for Kanpur and Varanasi.

Accordingly, the earlier order of this Court is modified and

appellant is permitted to publish the notice in the said

newspapers and after publication, the paper cutting may be filed

in this Court.

The office is directed to give draft copy of the notice

within 10 days from today. The learned counsel, Mr. Ray

Saurabh Nath shall collect the same.

Saurabh                                              ( Mungeshwar Sahoo, J.)