IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1756 of 2006
RAMA NAND PRASAD @ RAMA NAND KUMAR
Versus
NARESH PRASAD & ORS
-----------
16/ 08.04.2011 I.A. No. 892 of 2011
The present interlocutory application has
been filed on behalf of the petitioners in compliance
of order dated 14.01.2011, and a prayer has been
made that substituted service may be effected upon
opposite party nos. 7 and 12, who are deliberately
avoiding the service of notice issued by this Court
as per orders passed on previous occasion.
It is submitted that opposite party no. 7 is
residing at Kolkata, whereas opposite party no.12 is
residing at Jamshedpur under Jharkhand State.
Therefore, a prayer has been made that notices be
published in daily English newspaper “Telegraph”
published from Kolkata as also Hindi daily
newspaper “Prabhat Khabar”. Daily English
newspaper “Telegraph” is under wide circulation in
the town of Kolkata, where opposite party no.7 is
said to be residing, and daily Hindi newspaper
“Prabhat Khabar” is under wide circulation in the
2
town of Jamshedpur, where opposite party no.12 is
said to be residing.
In the aforesaid facts and circumstances,
the present interlocutory application is allowed. Let
the notice/advertisement in proper format be
published in English daily newspaper “Telegraph” in
its Kolkata edition, and Hindi daily newspaper
“Prabhat Khabar” published from Ranchi. In both
notices/advertisements, a tentative date of four
weeks from the date of publication of such notices
for the appearance of aforesaid opposite party nos.
7 and 12 shall be indicated.
Office is hereby directed to issue a slip to
the counsel for the petitioners intimating him about
tentative cost of such publication within a period of
two weeks, whereafter the petitioners shall be
obliged to deposit the aforesaid costs within further
period of two weeks. Thereafter notices shall be
published in the aforesaid newspapers, as indicated
above.
( Birendra Prasad Verma, J.)
Anjani/