IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.769 of 2009
NATIONAL INSURANCE COMPANY
Versus
AHILIYA DEVI & ANR.
-----------
03. 05.08.2010 Perused the office notes.
Notice was issued to respondent no. 1 and it is
reported that the notice has been received by one Bhola
Sah but jointness has not been stated.
Issue notice to the respondent no. 1 both under
registered cover with A/D as well as ordinary process for
which requisites etc. must be filed within two weeks,
failing which the memo of appeal as against respondent
no. 1 shall stand dismissed without further reference to a
Bench.
Kundan (Gopal Prasad, J.)