Patna High Court – Orders
Pyare Lal Gupta vs Motilal Gupta & Ors on 20 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.423 of 2001
Pyare Lal Gupta .
Versus
Motilal Gupta & Ors .
-----------
05. 20.07.2011. Perused the office note dated 19.07.2011.
The appeal notice on respondent No.1, 3 to
5 is accepted as valid service on their refusal.
So far respondent No.2 is concerned, the
appellant shall take steps for appeal notice on
respondent No.2 in ordinary process as well as
registered post both within two weeks.
Peremptory.
Sanjeev/- (Mungeshwar Sahoo,J.)