High Court Patna High Court - Orders

Pinky Kumari vs Amol Kumar Sahay on 31 March, 2011

Patna High Court – Orders
Pinky Kumari vs Amol Kumar Sahay on 31 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               MA No.797 of 2009
                                 PINKY KUMARI
                                       Versus
                              AMOL KUMAR SAHAY
                                     -----------

9 31-3-2011 Learned counsel for the appellant prays for

publication of notice in a Newspaper on the ground that

notice on the last occasion was sent by registered post at

official address of the respondent at Dhanbad ( Jharkhand )

where respondent is posted as Auditor in the account section

in the office of Divisional Rail Manager, Dhanbad.

According to him the postal peon has wrongly reported that

respondent was absent on two days whereas the respondent is,

in fact, avoiding to accept notice.

It is deemed proper to once again issue fresh notice

upon the sole respondent at his official address at Dhanbad.

The notice should this time go to the Divisional Manager in

whose office respondent is posted as auditor. The appellant

should describe the designation of the respondent carefully. It

shall be duty of the Divisional Rail Manager, Dhanbad to

serve the notice upon respondent and service of notice upon

the Divisional Rail Manager for being delivered to the

respondent shall be treated as sufficient notice.
2

Requisite for fresh notice by registered post with

A/D must be filed within one week, failing which the

memorandum of appeal shall stand dismissed without further

reference to a Bench.

( Shiva Kirti Singh, J.)

( Gopal Prasad,J)
Naresh