High Court Patna High Court - Orders

Rudra Pratap Dutta vs Manindra Nath Dutta & Ors on 5 August, 2011

Patna High Court – Orders
Rudra Pratap Dutta vs Manindra Nath Dutta & Ors on 5 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             First Appeal No.106 of 2007
                                   Rudra Pratap Dutta
                                          Versus
                              Manindra Nath Dutta & Ors
                             ----------------------------------

16. 05.08.2011. Perused the office note dated 04.08.2011.

An affidavit has been filed on behalf of the

appellant which is at flag ‘A’. By this affidavit, it is

informed that the respondent No.3 and respondent

No.10, 11 and 12 resides together jointly. The

respondent No.3 has received notice on their

behalf. The respondent No.3 who is mother of the

said respondent No.10, 11 12 and she has already

appeared. The learned counsel for the respondent

No.3, Sri Bhubneshwar Prasad, admitted this fact

that they are joint with their mother and he has

got no objection if the notices are accepted as valid

service. Accordingly, the appeal notice on

respondent No.10, 11 and 12 is accepted to have

been validly served.

The office shall list the First Appeal as

directed by terms of Order No.14 dated 04.07.2011

under the heading for hearing.

Sanjeev/-                                      (Mungeshwar Sahoo,J.)