IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1822 of 2006
Nawlakhiya Kuar
Versus
Bishwanath Singh & Ors
-----------
13. 18.08.2011 As prayed for, three weeks time is granted to
the petitioner to take steps for fresh service of notice with
correct and present address upon opposite party nos.
2,29,31,32,40,45 and 43(i) under registered cover with
A/D as well as ordinary process with correct and present
address.
The service of notice upon opposite party no.
43(ii) is accepted and valid.
( V. Nath, J.)
Nitesh