High Court Jharkhand High Court

Philip Hembrom & Ors. vs Union Of India & Ors. on 8 March, 2011

Jharkhand High Court
Philip Hembrom & Ors. vs Union Of India & Ors. on 8 March, 2011
I                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 WP(S) No. 374 of 2005

Philip Hembrom and others                        ....        Petitioners

                                        Versus
Union of India and others respondents..                 Respondents.

Coram :             HON'BLE MR. JUSTICE J.C.S.RAWAT

For the petitioners: Niki Sinha
For the Respondent : Mr

08.03.2011

The Registry has reported that there is no service of notice on the
respondent no.5. It is also revealed that Mr. Mokhtar Khan, Advocate, was not appearing for
the respondent no.5, though he filed vakalatnama on behalf of respondent no.6 at the initial
stage. Thus, there is no service on respondent no.5.

Issue notice to the respondent no. 5 on the petitioners taking steps for
service of notice under registered cover with A/d as well as under ordinary process within one
weeks.

Notice is made returnable within six weeks thereafter.

Ambastha//-                                              (J.C.S.Rawat,J.)