IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.670 of 2008
SANTOSH KUMAR THAKUR
Versus
SHABNAM KUMARI
-----------
8. 13.07.2010 Learned Counsel for the appellant submits that the
respondent had filed Execution Case No. 50 of 2009 in the Court
of Principal Judge, Family Court at Muzaffarpur in respect of
permanent alimony awarded to her by judgment under appeal.
She was appearing therein but is evading receipt of notice of the
present memo of appeal.
Let the appellant take steps for fresh service of
notice by ordinary process only within one week, failing which
the memo of appeal shall stand dismissed without further
reference to a Bench.
The notice shall be served on Counsel for the
respondent representing her in Execution Case No. 50 of 2009
pending before the Family Court, Muzaffarpur, through the
Court of Principal Judge, Family Court, itself. We direct that the
notice shall not be attempted to be served directly on the
respondent but upon her Counsel in the Execution Case only in
the manner directed by us.
Let the Court of Principal Judge, Family Court,
Muzaffarpur then also submit a report to us in that regard.
(Navin Sinha,J.)
(Jyoti Saran,J.)
Snkumar/-